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]

Union of India - Subsection

Section 6(i) in THE TRIBUNALS REFORMS (RATIONALISATION AND CONDITIONS OF SERVICE) ORDINANCE, 2021

(i)in sub-section (1),––
(A)the words “the Appellate Board or”, wherever they occur, shall be omitted;
(B)the words “as the case may be” shall be omitted;
(ii)in sub-section (3), the words “or the Appellate Board” shall be omitted;
(i)in Chapter XIX, for the Chapter heading, the