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 56(1)] [Section 56] [Entire Act]

State of Jharkhand - Subsection

Section 56(1)(b) in The Bihar Coal Mining Area Development Authority Act, 1986

(b)Any person aggrieved by the decision in appeal of the Prescribed Authority in matters referred to in sub-section (1)(a) above may appeal within ninety days from the date of decision of the Prescribed Authority in appeal to the District Judge within the local limits of whose jurisdiction the area included in the scheme is situated.