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 129(2)] [Section 129] [Entire Act]

State of Himachal Pradesh - Subsection

Section 129(2)(c) in The Himachal Pradesh Land Revenue Act, 1953

(c)an appeal shall lie from the decree of the Revenue Officer under clause (b) as though that decree were a decree of a Subordinate Judge in an original suit;