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 26] [Entire Act]

Union of India - Subsection

Section 26(2) in The Railway Claims Tribunal (Procedure) Rules, 1989

(2)Where no application is received from the legal representatives within the period specified in sub-rule (1), the proceedings shall abate:Provided that for good and sufficient reasons shown, the Tribunal may allow substitution of the legal representatives of the deceased.