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 Tamilnadu - Subsection

Section 7(2) in Tamil Nadu Town Panchayat Establishment (Punishment and Appeal) Rules, 1988

(2)An appeal under the sub-rule (1) shall lie, -
(a)in the case of an order passed by the executive authority in consultation with the District Town Panchayat Officer or an order passed by the District Town Panchayat Officer to the Director of Town Panchayats; and
(b)in all other cases to the District Town Panchayat Officer: Provided that the appellate authority may, in the case of any technical staff of the public health, water supply or Town Planning Establishment consult the Director of Health and Family Welfare, the Chief Engineer, Tamil Nadu Electricity Board, Tamil Nadu Water Supply and Drainage Board, or the Director of Town and Country Planning as the case may be, before final orders are passed on their appeals.