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 5] [Entire Act]

State of Odisha - Subsection

Section 5(2) in The Orissa Motor Vehicles Rules, 1993

(2)When an appeal, presented before the appellate authority, does not comply with any of the requirements of Sub-rule (1) the same may not be registered and may summarily be rejected.