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 12] [Entire Act]

State of West Bengal - Subsection

Section 12(4) in The West Bengal Highways Act, 1964

(4)The applicant may, within thirty days from the date on which such order of refusal is communicated to him, appeal to the State Government.