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] [Entire Act]

State of Haryana - Section

Section 121 in The Haryana Canal and Drainage Rules, 1976

121. Scope of rules. [Section 65(2)(f)].

(1)Nothing contained in these rules shall apply to the hearing of an appeal from any decision or order in a criminal case under the Act.
(2)Except as provided in rule 9, no person shall be entitled to be heard in person or by representative before the Superintending Canal Officer, Commissioner, or other higher authority to whom under the provision of the Act or these rule, any matter is submitted or referred for sanction, approval or decision. Nothing in this rule shall preclude the persons concerned from submitting for the consideration of any such officer or authority, petitions relating to any matter so submitted or referred.