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 24] [Entire Act]

Union of India - Subsection

Section 24(2) in The Khadi Mark Regulations, 2013

(2)The Chairman Khadi and Village Industries Commission, after giving a reasonable opportunity of hearing to the aggrieved person or certified khadi institution, shall, within a period of sixty days from the date of receipt of this appeal, dispose of the appeal.