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 6] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 6(1) in The Jammu and Kashmir Special Tribunal Act, 1988

(1)The powers and functions of the Tribunal may be exercised,-
(a)by a bench consisting of the Chairman and all the members of the Tribunal; or
(b)by a bench consisting of two members constituted by the Chairman; or
(c)by the Chairman or any other member of the Tribunal authorised by the Chairman in this behalf.