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(b) in The Employees' Provident Funds Appellate Tribunal (Procedure) Rules, 1997'

(b)"agent" means a person duly authorised by a party to present an appeal or a written reply on its behalf before the Tribunal;