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 187] [Entire Act]

State of Mizoram - Subsection

Section 187(5) in The Mizoram Autonomous District Council (Constitution and Conduct of Business of the District Councils) Rules, 1974

(5)If the application is grated-
(a)the petitioner shall, where the application has been made to Commissioner, be ordered to pay the cost of the respondent thereof incurred or such portion thereof as the Commissioner may think fit;
(b)any person who might himself have been a petitioner may within 14 days of the grant of such withdrawal apply to be substituted as petitioner in place of the party withdrawing and, upon compliance with the conditions of Rule 183 as to security, shall be entitled to be so substituted and to continue the proceedings upon such terms as the Commissioner may think fit.