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 9] [Entire Act]

Greater Bengaluru City Corporation -

Section 9(2) in The Bangalore City Civil Court Act, 1979

(2)The period of limitation for an appeal from a decree or order of the City Civil Court shall be ninety days form the date of such decree or order.