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 35] [Entire Act]

State of Gujarat - Subsection

Section 35(3) in The Gujarat Agricultural Lands Ceiling Act, 1960

(3)On the filing of an appeal under sub-section (1), the Collector, may either admit it or, after calling for the record and giving the appellant an opportunity to be heard, may summarily reject it:Provided that the Collector shall not be bound to call for the record where the appeal is time-barred or does not lie.