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 Bihar - Section

Section 173 in Bihar Board's Miscellaneous Rules, 1958

173. Appellate authority to deal with points pressed.

- An appellate authority should ordinarily deal, as is customary, with those points only that are raised or pressed in the appeal.