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 5] [Entire Act]

State of Uttar Pradesh - Subsection

Section 5(4) in Uttar Pradesh Public Service (Tribunals) Act, 1976

(4)The Tribunal shall not ordinarily call for or allow being adduced oral evidence, and may, if necessary, requiring any party to file an affidavit.