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]

Union of India - Section

Section 94 in The Appellate Tribunal for Energy Conservation (Procedure, Form, Fee and Record of Proceedings) Rules, 2012

94. Pronouncement of order.

(1)The Bench shall as far as possible, pronounce the order immediately after the hearing is concluded.
(2)When the orders are reserved, the date for pronouncement of order shall be notified in the cause list, which shall a valid notice of intimation of pronouncement.
(3)Reading of the operative portion of the order in the open court shall be deemed to be pronouncement of the order.
(4)Any order reserved by a Circuit Bench of the Appellate Tribunal may also be pronounced at the principal place of sitting of the Bench in one of the aforesaid modes as exigencies of the situation require.