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] [Entire Act]

Union of India - Subsection

Section 2(b) in The Himachal Pradesh Administrative Tribunal (Procedure) Rules, 2015

(b)"agent" means a person duly authorized by a party to present an application, written reply, rejoinder or any other document on his behalf before the Tribunal;