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(5)] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(5)(ii) in The Commissions Of Inquiry (Central) Rules, 1972

(ii)such attendance should be dispensed with for any other sufficient reason to be recorded by it in writing.