Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 21] [Entire Act]

Union of India - Subsection

Section 21(3) in The Railway Claims Tribunal (Procedure) Rules, 1989

(3)After framing the issues, the Tribunal shall proceed to record evidence thereon which each party may desire to produce.