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 20] [Entire Act]

Union of India - Subsection

Section 20(4) in THE INDIAN BOILERS ACT, 1923

(4)The procedure for disposing of an appeal shall be such as may be prescribed by the Central Government.][20A. Power of Central Government to revise order of appellate authority.—