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 Arunachal Pradesh - Section

Section 24 in Arunachal Pradesh Municipal Elections Act, 2009

24. Appeal.

- An appeal shall lie within 15 (fifteen ) days time to the Municipal Officer from any order of the Municipal Electoral Officer under section 22 or section 23.