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 9] [Entire Act]

Union of India - Subsection

Section 9(3) in The National Highways Tribunal (Procedure) Rules, 2003

(3)Where the appellant is being represented by a legal practitioner, a duly executed Vakalat nama authorising him to act as such shall also be appended to the memorandum of appeal.