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] [Entire Act]

State of Bihar - Section

Section 116 in Bihar Minor Mineral Rules, 2017

116. Revision.

(1)All final orders passed by the Collector in appeal shall lie in revision before the Mines Commissioner.
(2)All final orders passed by Divisional Commissioner in appeal shall lie in revision before the Mines Commissioner.
(3)All Revision matters must be disposed of within two months from the date of the filing.
(4)The State Government may, on its own motion or on an application made to it, call for and examine the records of any proceeding before any Mines Officer or any document, including that relating to renewal or refusal of retail license or grant of movement permit, pass etc under these rules, for the purpose of satisfying itself as to the correctness and legality of any order passed in, and as to regularity of, any such proceeding and may, when calling for such record, direct that the order be not given effect till the pendency of the examination of the record, so called for. After examining the record, the State Government may annul, reverse, modify or confirm such order, or pass such other order as it may deem fit.