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] [Entire Act]

State of Madhya Pradesh - Section

Section 4ZD in M.P. Vat Rules, 2006

4ZD. Order to be pronounced, signed and dated.

(1)The order of the Bench shall be in writing and shall be signed and dated by the members of the Bench.
(2)The members of the Bench or, in the event of their absence by retirement or otherwise, the Chairman may mark an order as fit for publication.
(3)Where a case is referred under sub-section (4) of Section 4-B, the order of the member or members to whom it is referred shall be signed and dated by him or them, as the case may be.
(4)The Bench shall pronounce its orders in the Court.
(5)The pronouncement of order may be in any of the following manners :-
(a)The Bench may pronounce the order immediately upon the conclusion of the hearing.
(b)Where the order is not pronounced immediately on the conclusion of the hearing, the Bench shall give a date for pronouncement.
(c)Where no date of pronouncement is given by the Bench, every endeavor shall be made by the Bench to pronounce the order within 60 days from the date on which the hearing of the case was concluded but where it is not practicable so to do on the ground of exceptional and extra-ordinary circumstances of the case, the Bench shall fix a future day for pronouncement of the order, and such date shall not ordinarily be a day beyond a further period of 30 days and due notice of the day so fixed shall be given on the notice board.
(6)The order of the Bench shall ordinarily be pronounced by the members who heard the appeal. However, if the said members or any of them is or are not available for pronouncement for any reason, then the order will be pronounced by such member or members as may be nominated by the Chairman or senior member, as the case may be.
(7)Where the order is ready in every respect and can be made available to the parties, the Bench may advance the date of pronouncement and put this information on the notice board, and the order shall be pronounced accordingly.
(8)Where the order cannot be pronounced on the date given, the date of pronouncement may be deferred, subject to sub-rule (5) (c) to a further date and information thereof shall be given on the notice board.