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]

State of Meghalaya - Section

Section 38 in The Meghalaya Employees' State Insurance Courts Rules, 1980

38. Finality of order.

- Save as provided in Section 82 of the Act the order of a Court shall be final and binding upon the parties.Costs, Decree, etc.