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 6] [Entire Act]

State of Uttar Pradesh - Subsection

Section 6(4) in U.P. Janhit Guarantee Adhiniyam, 2011

(4)
(a)The second Appellate Authority may order to the designated officer to provide the service within such period as he may specify or may reject the appeal.
(b)The second Appellate Authority, may along with the order to provide services impose penalty according to the provisions of Section 7.