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 4C] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4C(2) in M.P. Vat Rules, 2006

(2)Subject to any general or special order of the Chairman, the Registrar shall have the following powers and duties, namely :
(i)to receive all appeals and miscellaneous applications for stay as well as the other documents including application for early hearings, transfer of appeals, applications for adjournment;
(ii)to endorse on such appeals and applications the date of the receipt for the purpose of calculating limitation;
(iii)to scrutinize all appeals and applications so received to find out whether they are in conformity with rules;
(iv)to point out defects in such appeals and applications to the parties requiring them to rectify by affording reasonable opportunity and if within the time so granted defects are not rectified, to obtain the orders of the Bench for the return of the appeals and applications;
(v)to check whether the appeal or appeals are barred by limitation and if so, intimate the appellant and place the matter before the Bench for orders;
(vi)to send the memo of appeals and applications along with enclosures to the respondents within the reasonable time;
(vii)subject to the directions of the Chairman and senior member of the Bench, to fix the date of hearing of the appeals and applications and direct the issue of notices therefor;
(viii)to ensure that sufficient number of cases are fixed before the Bench or Benches under the directions of the Chairman or senior member, as the case may be;
(ix)to bring on record legal representative, in case of death of any appellant to the proceedings;
(x)to verify the service of notice or other processes and to ensure that the parties are properly served and after obtain the orders of the Bench whenever required for substituted service;
(xi)to requisition records from the custody of any authority;
(xii)to allow inspection of records of the Appellate Board;
(xiii)to return the documents filed by any authority on record of the Bench;
(xiv)to consolidate the appeals relating to the same appellant or the same issue or for any reason on the direction of the Chairman or senior member;
(xv)to fix cases out of turn on the direction of the Chairman or senior member;
(xvi)to certify and issue copies of the records of the Appellate Board to the parties;
(xvii)to grant certified copies of the documents filed in the proceedings to the parties, in accordance with the rules;
(xviii)to grant certified copies of the orders of Appellate Board for publication, in accordance with the rules;
(xix)to segregate cases to be heard by single member and fix them for hearing separately;
(xx)to ensure that remand reports are submitted in time whenever called for by the Bench by issuing necessary reminders to the authority concerned;
(xxi)to obtain orders of the Bench on applications for withdrawal of appeals and applications and put up before the Bench.