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 29] [Entire Act]

State of Rajasthan - Subsection

Section 29(4) in The Rajasthan Civil Services (Service Matter Appellate Tribunal) Rules, 1976

(4)Where the Bench order the payment of expenses under sub-rule (3) it shall also pass an order as to whether the expenses are to be borne by the State Government or by any party to the proceedings.