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 152] [Entire Act]

State of Maharashtra - Subsection

Section 152(3) in The Maharashtra Co-Operative Societies Act, 1960

(3)An appeal under sub-section (1) or (2) shall be filed within two months of the date of the communication of the order or decision.