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 47] [Entire Act]

State of Tripura - Subsection

Section 47(2) in The Tripura Board of Secondary Education (Terms and Conditions of Appointment and Discipline of the Employees) Rules, 1982

(2)No proceeding for review shall be commenced until after-
(i)the expiry of the period of limitation for an appeal; or
(ii)the disposal of the appeal where any such appeal has been preferred.