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 32] [Entire Act]

State of Uttar Pradesh - Subsection

Section 32(5) in THE UTTAR PRADESH AVAS EVAM VIKAS PARISHAD ADHINIYAM, 1965

(5)The scheme shall come into force -
(a)if sanctioned by the State Government, on the date of the notification under sub-section (1) ;
(b)if sanctioned by the Board -
(i)where no appeal is preferred under sub-section (3), on the expire of thirty days from the date of the notification under sub-section (1); and
(ii)where an appeal is preferred and the scheme is on appeal maintained with or without alteration, on the date of the decision of the appeal, and where more appeals than one are preferred, on the date of the decision of the appeal last decided.