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 2] [Entire Act]

Union of India - Subsection

Section 2(g) in Railways Rates Tribunal (Procedure) Regulations, 1990

(g)'Intervener' means any person allowed to intervene in a proceeding with the leave of the Tribunal;