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 Uttar Pradesh - Section

Section 95 in Regulations Under the U.P. Intermediate Education Act, 1921

95. The decision of the [Appellate Authority] shall be in writing. It shall concisely state the points for decision, the decision thereon and the final order.