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 129(1)] [Section 129] [Entire Act]

State of Nagaland - Subsection

Section 129(1)(b) in Nagaland Municipal Act, 2001

(b)Specify a date not being less than thirty days from the date of the public notice, within which objections, if any, may be filed.