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 59] [Entire Act]

State of Manipur - Subsection

Section 59(2) in The Chit Fund (Manipur) Rules, 1994

(2)In the proceedings before the appellate authority, the appellant and the respondent may be represented by an agent holding a power or attorney or by legal practitioner.