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 18] [Entire Act]

Union of India - Subsection

Section 18(6) in The Himachal Pradesh Administrative Tribunal (Procedure) Rules, 2015

(6)The counter affidavit in review application shall also be by a duly sworn affidavit, wherever any averment of fact is disputed.