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 18] [Entire Act]

Union of India - Subsection

Section 18(5) in Income-Tax (Appellate Tribunal) Rules, 1963

(5)The parties shall not be entitled to submit any supplementary paper book, except with the leave of the Bench.