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] [Entire Act]

Union of India - Section

Section 26 in The Depositories (Appeal To Securities Appellate Tribunal) Rules, 2000

26. [ Additional functions and duties of Registrar. [ Substituted by G.S.R. 55(E), dated 31.1.2005 (w.e.f. 31.1.2005).]

- In addition to the functions and duties assigned in the rules, the Registrar shall have the following functions and duties subject to any general or special order of the Presiding Officer or in his temporary absence, the Member authorised under sub-rule (2) of rule 5, namely:-
(i)to receive all appeals, replies and other documents;
(ii)to decide all questions arising out of the scrutiny of the appeal before they are registered;
(iii)to require any appeal presented to the Appellate Tribunal to be amended in accordance with the rule;
(iv)subject to the directions of the Presiding Officer, or in his temporary absence, the Member authorised under sub-rule (2) of rule 5, to fix a date of hearing of the appeals or other proceedings and issue notices thereof;
(v)to direct any formal amendment of records;
(vi)to order grant of copies of documents to parties to proceedings;
(vii)to grant leave to inspect the record of the Appellate Tribunal;
(viii)to dispose of all matters relating to the service of notices or other processes, application for the issue of fresh notice or for extending the time for or ordering a particular method of service on a respondent including a substituted service by publication of the notice by way of advertisement in the newspapers; and
(ix)for requisition of records from the custody of any Court or other authority.]