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]

Union of India - Section

Section 14 in The Spices Board Act, 1986

14. Appeal.

(1)Any person aggrieved by an order made under section 13 may prefer an appeal to the Central Government within such period as may be prescribed.
(2)No appeal shall be admitted if it is preferred after the expiry of the period prescribed therefor.Provided that an appeal may be admitted after the expiry of the period prescribed therefor if the appellant satisfies the Central Government that he had sufficient cause for not preferring the appeal within the prescribed period.
(3)Every appeal made under this section shall be made in such form and shall be accompanied by a copy of order appealed against and by such fees as may be prescribed.
(4)The procedure for disposing of an appeal shall be such as may be prescribed.Provided that before disposing of an appeal, the appellant shall be given a reasonable opportunity of being heard.
(5)The Central Government may confirm, modify or reverse the order appealed against.