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 2] [Section 68] [Entire Act]

Union of India - Subsection

Section 68(3) in Cantonments Act, 1924

(3)The objections shall be inquired into and investigated, and the persons making them shall be allowed an opportunity of being heard either in person or by authorised agent, by an Assessment Committee appointed by the [Board] [Substituted by Act 24 of 1936, s.69, for "Cantonment Authority"].