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 15A] [Entire Act]

State of Assam - Subsection

Section 15A(iv) in The Assam Co-operative Societies Act, 1949

(iv)no appeal, revision or review shall lie or be permissible against an order such as is referred to in Clauses (i), (ii), (iii) made with the previous sanction in writing or on the requisition of the Reserve Bank of India and such order or sanction shall not be liable to be called in question in any other manner;