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 Rajasthan - Section

Section 28 in The Rajasthan Civil Services (Service Matter Appellate Tribunal) Rules, 1976

28. Review of ex-parte order.

- On sufficient grounds the Bench even without hearing the appellant may rescind its ex-parte order.