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(2) in The National Commission For Minority Educational Institutions (Procedure For Appeal) Rules, 2006

(2)Wherever additional evidence is allowed to be produced by the Commission, the Commission shall record the reason for its admission.