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 258] [Entire Act]

Union of India - Subsection

Section 258(2) in The Coal Mines Regulations, 2017

(2)Every appeal under sub-regulation (1) shall be preferred within fifteen days of the receipt of the order by the aggrieved person.