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 27] [Entire Act]

Union of India - Subsection

Section 27(3) in The Railway Claims Tribunal (Procedure) Rules, 1989

(3)The remuneration, if any, to be paid to an assessor shall in every case be determined by the Tribunal and be paid by it.