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 14] [Entire Act]

State of Bihar - Subsection

Section 14(2) in Bihar State School Teachers and Employees Disputes Redressal Rules, 2013

(2)The District Appellate Authority may take cognizance in case its directions and orders are not complied. The petitioner may also file a case regarding non-compliance of the order of the District Appellate Authority.