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 58 in Railways Rates Tribunal (Procedure) Regulations, 1990

58. Report of the inquiry.-

The report of the inquiry shall be submitted to the Central Government, and that Government may, if it thinks fit, release it to the public.