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 34] [Entire Act]

State of Manipur - Subsection

Section 34(4) in The Manipur Highways Act, 1979

(4)Any person aggrieved by the orders issued by the Board under sub-section (3) may, within two months from the date of such order, appeal to the appropriate Civil Court.