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 17] [Entire Act]

Union of India - Subsection

Section 17(3) in The Air (Prevention And Control Of Pollution) (Union Territories) Rules, 1983

(3)
(a)Every appeal shall-
(i)be in writing,
(ii)specify the name and address of the appellant and the date of the order appealed against,
(iii)specify the date on which the order appealed against was communicated to the appellant,
(iv)contain a statement of facts of the case and grounds relied upon by the appellant in support of the appeal,
(v)state the relief prayed for, and
(vi)be signed and verified by the appellant or an agent duly authorised by him in writing in this behalf.
(b)Every appeal shall be accompanied by,-
(i)an authenticated copy of the order against which appeal is made,
(ii)a copy of the application made under section 21,
(iii)any document relating to the appeal, and
(iv)a satisfactory proof of the payment of fees specified in clause (c).
(c)A fee of Rs. 50 shall be deposited by every appellant in the office of the Appellate Authority and an authenticated copy of the receipt obtained thereof shall be annexed to every appeal.
(d)Every appeal shall be submitted in quadruplicate to the Appellate Authority by the appellant or his authorised agent in person or sent to such Authority by registered post. When the appeal is presented by an agent duly authorised by the appellant, it shall be accompanied by a letter of authority written on a stamped paper of the value as required by law, appointing him as such an agent.
(e)On receipt of the appeal, the Appellate Authority shall endorse thereon the date of its presentation or receipt by post and the name of the appellant or his duly authorised agent presenting it, as the case may be.