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 5] [Entire Act]

State of Karnataka - Subsection

Section 5(d) in Karnataka Administrative Tribunal (Contempt of Tribunal Proceeding) Rules, 1987

(d)if a petition has previously been made by the Complainant of the same facts, the details and the decision thereof.
(ii)When the Complainant relies upon any document or documents in his possession, he shall file them along with the petition;
(iii)In case of ' Civil Contempt', the certified copies of the Judgment, decree, order, writ or undertaking, which is alleged to have been disobeyed shall be filed along with the petition;
(iv)In the case of 'Criminal Contempt' of the Administrative Tribunal other than contempt referred to in Section 14 of the Act, the Complainant shall state whether he has obtained the consent of the Advocate General and if so, produce the same .