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] [Entire Act]

Union of India - Section

Section 2 in The Central Administrative Tribunal (Salaries, Allowances and Conditions of Service of the Officers and Employees) Rules, 2015

2. Definitions.

(1)In these rules, unless the context otherwise requires, -
(a)"Act" means the Administrative Tribunals Act, 1985 (13 of 1985);
(b)"Schedule" means the Schedule annexed to these rules;
(c)"Tribunal" means the Central Administrative Tribunal established under sub-section (1) of section 4 of the Act.
(2)The words and expression used and not defined in these rules, but defined in the Act shall have the same meanings respectively assigned to them in the Act.