Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(2)] [Section 3] [Entire Act] Union of India - Subsection Section 3(2)(a) in Customs, Excise & Service Tax Appellate Tribunal (Procedure for Appointment as President) Rules, 2016 (a)the Chief Justice of India or a Judge of the Supreme Court of India as nominated by the Chief Justice of India as Chairman;