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 309] [Entire Act]

State of Chattisgarh - Subsection

Section 309(7) in The Chhattisgarh Municipal Corporation Act, 1956

(7)Any person aggrieved by the decision of the Commissioner under sub-section (4), (5) or (6) may within a period of one month, appeal to the District Court.