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 18] [Entire Act]

State of Rajasthan - Subsection

Section 18(1) in The Rajasthan Colonisation (Bhakra Project Government Land Allotment and Sale) Rules, 1955

(1)Any person aggrieved by an order made by the Allotting Authority may, within 30 days of the date of such order appeal to the Revenue Appellate Authority.