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]

State of Madhya Pradesh - Section

Section 14 in The M.P. Homoeopathy Council (Publication of Register and Appeal) Rules, 2000

14. Memorandum of appeal.

(1)Every appeal under Section 48 of the Adhiniyam shall,-
(a)be filed within forty-five days from the date of communication of the order against which the appeal is to be filed;
(b)be accompanied by a satisfactory proof of payment of a fee specified in the Appendix;
(c)apply in writing;
(d)specify the name and address of the appellant;
(e)specify the date of the order against which the appeal is to be filed;
(f)specify the date on which the order was communicated to the appellant;
(g)enclose a statement of facts;
(h)state precisely the relief prayed for; and
(i)be signed and verified by the appellant or an agent duly authorised by him in writing in this behalf in the following form, namely :-
"I......... the appellant named in the above memorandum of appeal do hereby declare that what is stated therein is true to the best of my knowledge and belief."..................Signature
(2)The memorandum of appeal shall be accompanied by an authenticated copy of the order against which the appeal is preferred, unless the appellant satisfies the appellate authority at the time of presentation of the appeal that there is sufficient cause for omission in such case it shall be filed within such time as may be fixed by the said authority.
(3)The memorandum of appeal shall be in duplicate and shall be presented to the appellate authority either by the appellant or his agent or sent to said authority by registered post. When an appeal is presented by an agent duly authorised by the appellant it shall be accompanied by a duly stamped letter of authority appointing him as such.