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 2(1)] [Section 2] [Entire Act]

State of Chattisgarh - Subsection

Section 2(1)(e) in Chhattisgarh State Co-operative Tribunal Regulations, 2016

(e)"Party" means appellant or applicant and includes his Advocate or any other agent on his/her behalf and also include respondent or nonapplicant and his/her agent;