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]

Union of India - Section

Section 21 in The Consumer Protection Regulations, 2005

21. Certified copy - (1) A copy of the order is to be given to the parties free of cost as required under the Act and the rules made thereunder.

(2)In case a party requires an extra copy, it shall be issued to him duly certified by the Registry on a payment of Rs. 20 irrespective of number of pages.
(3)A certified copy of an order shall clearly specify the date when free copy was issued, date of application, date when the copy was made ready and the date when it was so delivered to him.
(4)A fee of Rs. 20 shall be paid for obtaining another certified copy.
(5)Any party desiring to get a certified copy of any document on the file of the Consumer Forum, may get the same on payment of certification fee of twenty rupees per copy. Provided that if any such document of which certified copy is sought, is over and above 5 pages, an extra amount of one rupee per page shall be charged over and above the fee of twenty rupees.
(6)Certified copy of any miscellaneous order passed by the Consumer Forum shall be supplied on payment of Rs. 5 per copy.