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 321] [Entire Act]

State of Assam - Subsection

Section 321(2) in Assam Municipal Act, 1956

(2)The appellate authority may, for sufficient cause extend the period allowed by sub-Section (1) of this section for appeal.