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 10] [Entire Act]

Union of India - Subsection

Section 10(3) in The Authority for Advance Rulings (Procedure) Rules, 1996

(3)An application sent by registered post under sub-rule (1) shall be deemed to have been made on the date on which it is received in the office of the Authority.