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 15] [Entire Act]

State of Uttar Pradesh - Subsection

Section 15(1) in The U.P. Private Forests Rules, 1950

(1)After a notification under sub-section (3) of Section 18 has been issued and the period specified in the proclamation under Section 19 has expired, the Forest Settlement Officer shall fix a date for hearing of the claims and issue a notice to each claimant to be present if he so desires at the hearing of the claims.