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 22] [Entire Act]

State of Maharashtra - Subsection

Section 22(ii) in The Maharashtra Administrative Tribunal (Contempt Of Courts) Rules, 1996

(ii)If the Tribunal accepts the apology, further proceedings shall be dropped and the warrant, if any issued, shall be recalled by an order in Form 'VI'.