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 2] [Entire Act]

Union of India - Subsection

Section 2(g) in National Company Law Appellate Tribunal Rules, 2016

(g)"party" means a person who prefers an appeal before the Appellate Tribunal and includes respondent of any person interested in the appeal;