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 4] [Section 10] [Entire Act]

State of Karnataka - Subsection

Section 10(2) in The Karnataka Public Premises (Eviction Of Unauthorised Occupants) Act, 1974

(2)An appeal under sub-section (1) shall be preferred,-
(i)in the case of an appeal from an order under section 5 within thirty days from the date of affixture of the order under subsection