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 6] [Entire Act]

Union of India - Subsection

Section 6(3) in The National Highways Tribunal (Procedure) Rules, 2003

(3)If an appeal, on scrutiny, is found to be defective, and the defect noticed is formal in nature, the Registrar may allow the appellant to rectify the same in his presence and if the same defect is not formal in nature, the Registrar may allow the appellant such time to rectify the defect as he may deem fit.