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] [Entire Act]

Union of India - Section

Section 2 in National Company Law Appellate Tribunal Rules, 2016

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"Act" means the Companies Act, 2013 (18 of 2013);
(b)"advocate" means a person who is entitled to practise the profession of law under the Advocates Act, 1961 (25 of 1961);
(c)"Appeal" means an appeal preferred under sub-section (1) of section 421 of the Act;
(d)"authorised representative" means a person authorised in writing by a party to present his case before the Appellate Tribunal as provided under section 432 of the Act;
(e)"form" means a form set forth in Annexure `A' to these rules.
(f)"interlocutory application" means an application in any appeal already instituted in the Appellate Tribunal, but not being a proceeding for execution of the order or direction of the Appellate Tribunal;
(g)"party" means a person who prefers an appeal before the Appellate Tribunal and includes respondent of any person interested in the appeal;
(h)"Registrar" means the Registrar of the Appellate Tribunal;
(i)"section" means a section of the Act;
(j)All other words and expressions used in these rules but not defined herein and defined in the Act and National Company Law Tribunal Rules, 2016 shall have the meanings respectively assigned to them in the Act and in the said rules.