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 89] [Entire Act]

State of Jharkhand - Subsection

Section 89(iv) in The Jharkhand Agricultural Produce Markets Rules, 2000

(iv)An appeal shall not be decided without giving the appellant as also the concerned Market Committee or their representative a reasonable opportunity of being heard and after making such further enquiry as the appellate authority may consider necessary.