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 34] [Entire Act]

NCT Delhi - Subsection

Section 34(5) in The Delhi Metro Railway (Operation And Maintenance) Act, 2002

(5)A sitting Judge of a High Court shall be appointed after consultation with the Chief Justice of that High Court.