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 26] [Section 30] [Entire Act]

Union of India - Subsection

Section 30(2) in The Employee's Compensation Act, 1923

(2)The period of limitation for an appeal under this section shall be sixty days.