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 4] [Entire Act]

State of Punjab - Subsection

Section 4(3) in The Nazool Lands (Transfer) Rules, 1956

(3)Any person aggrieved by the decision of the Collector under sub-rule (2) may, within fifteen days of the decision appeal to the Commissioner, whose decision shall be final.