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 15] [Entire Act]

State of Odisha - Subsection

Section 15(iii) in Orissa Administrative Tribunal (Contempt of Courts) Rules, 1998

(iii)The Tribunal may, either suo motu or on motion made for that purpose, order the attendance of cross-examination of a person whose affidavit has been filed in the matter.