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 7] [Entire Act]

State of Madhya Pradesh - Subsection

Section 7(a) in The M.P. Beedi and Cigar Workers (Conditions of Employment) Rules, 1968

(a)be made in writing within a period of thirty days from the date of receipt the order sought to be appealed against;