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 9] [Entire Act]

State of Chattisgarh - Subsection

Section 9(20) in Pandit Sundar Lal Sharma (Open) University Chhattisgarh Adhiniyam, 2004

(20)The action taken by Kulpati under sub-section (18) shall be deemed to be the action taken by the appropriate authority until it is set aside by the Kuladhipati on a reference made under sub-section (19) or is set aside by the Executive Council on an appeal under the second proviso of sub-section (18).