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 17 in The Depositories (Appeal To Securities Appellate Tribunal) Rules, 2000

17. [ Dress regulations for the Presiding Officer, Members and for the representative of the parties. [Substituted by G.S.R. 55(E), dated 31.1.2005 (w.e.f. 31.1.2005). ]

(1)The dress of the Presiding Officer shall be white or striped or black pant with black coat over white shirt and band or buttoned up black coat and band. The dress for the two other Members shall be white or striped or black pant with black coat over white shirt and black tie or buttoned up black coat. In the case of a female Presiding Officer or a Member, the dress shall be black coat over a white saree.
(2)Every authorised representative, other than a relative of regular employee of the party shall appear before the Appellate Tribunal in his professional dress if any, and if there is no such dress, a male, in a suit or buttoned-up coat over a pant or national dress that is a long buttoned-up coat on dhoti or churidar pyjama, and a female, in a coat over a white or any other sober coloured saree or in any other sober dress.
(3)All other persons appearing before the Appellate Tribunal shall be properly dressed.] [Substituted by Notification No. G.S.R. 55(E), dated 31.1.2005 (w.e.f. 18.2.2000)]