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 48] [Entire Act]

State of Gujarat - Subsection

Section 48(1) in The Gujarat Rural Housing Board Act, 1972

(1)The decision of the Tribunal on any matter referred to it under this Act shall be final and shall not be questioned in any court of law.