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] [Entire Act]

Union of India - Section

Section 6 in The Vegetable Oil Products Production and Availability (Regulation) Order 2011

6. Appeal.

- Any person who is aggrieved by the order of fine under clause 4 or cancellation of registration under clause 5 may make an appeal to the Appellate Authority appointed by the Central Government against such order within a period of thirty days of the receipt of such order and the decision of the Appellate Authority shall be final.