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 99] [Entire Act]

State of Telangana - Subsection

Section 99(6) in Telangana Panchayat Raj Act, 2018

(6)Any person aggrieved by an order of the Gram Panchayat under sub-section (3) may appeal against such order to the District Collector who may, if he thinks fit, suspend the execution of the order, pending the disposal of the appeal.