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 19] [Entire Act]

State of Haryana - Subsection

Section 19(1) in The Haryana Relief of Agricultural Indebtedness Act, 1989

(1)Any person aggrieved by a decision of the Board may file an appeal to the Collector of the district.