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 643] [Entire Act]

Union of India - Section

Section 18 in The National Council For Teacher Education Act, 1993

18. Appeals. - (1) Any person aggrieved by an order made under section 14 or section 15 or section 17 of the Act may prefer an appeal to the Council within such period as may be prescribed.

(2)No appeal shall be admitted if it is preferred after the expiry of the period prescribed therefor:Provided that an appeal may be admitted after the expiry of the period prescribed therefor, if the appellant satisfied the Council that he had sufficient cause for not preferring the appeal within the prescribed period.
(3)Every appeal made under this section shall be made in such form and shall be accompanied by a copy of the order appealed against and by such fees as may be prescribed.
(4)The procedure for disposing of an appeal shall be such as may be prescribed:Provided that before disallowing an appeal, the appellant shall be given a reasonable opportunity to represent its case.
(5)The Council may confirm or reverse the order appealed against.[CHAPTER IV-A] Temporary Provisions For Recognition Of Certain Institutions