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 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(2) in The Rajasthan Waqf Board (Election of Members) Rules, 1999

(2)every appeal under sub-rule (1) shall be-
(a)in the form of a memorandum signed by the appellate; and
(b)presented to the appellate Officer referred to in sub-rule (1) within a period of three days from the date of announcement of the decision or sent to that officer by registered post so as to reach him within that period.