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(1)] [Section 3] [Entire Act] Union of India - Subsection Section 3(1)(i) in The National Highways Tribunal (Procedure for Appointment As Presiding Officer of the Tribunal) Rules, 2003 (i)a Judge of the Supreme Court of India as Chairman;nominated by the Chief Justice of India