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 Bihar - Subsection

Section 7(c) in Bihar Prevention and Control of Agricultural Pests, Diseases and Noxious Weeds Rules, 1955

(c)The Appellate Authority may, after giving an opportunity to the appellant or his authorised agents, to be heard in person and after such further enquiry or local inspection of the area concerned as it may deem necessary, confirm, modify or set aside, the order of the Agricultural Officer.