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 38] [Entire Act]

State of Chattisgarh - Subsection

Section 38(3) in Chhattisgarh Minor Mineral Rules, 1996

(3)If any application is rejected, the Sanctioning Authority shall inform the applicant, stating the reasons of such rejection.