Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 22C(3)] [Section 22C] [Entire Act] Union of India - Subsection Section 22C(3)(c) in The Legal Services Authorities Act, 1987 (c)shall communicate any document or statement received by it from any party to the application to the other party, to enable such other party to present reply thereto.