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 14] [Entire Act]

Union of India - Subsection

Section 14(3) in The Central Administrative Tribunal (Procedure) Rules, 1987

(3)The Tribunal shall have the power to decline an adjournment and also to limit the time for oral arguments.