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 9] [Entire Act]

State of Bihar - Subsection

Section 9(3) in Bihar Payment of Wages (Procedure) Rules, 1965

(3)In a case where an appeal lies, the Authority, shall record the substance of the evidence and shall append it under his signature to the record of order or direction.