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 82 in The Central Administrative Tribunal Rules Of Practice, 1993

82. Corrections/erasures, etc

.-Corrections, erasures and interlineations shall be initialled by the attestor and the number of corrections made on each page indicated.