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 2] [Entire Act]

State of Kerala - Subsection

Section 2(2A) in Kerala Land Reforms Act, 1963

(2A)[ "appellate authority" means an appellate authority constituted under Section 99A] [Inserted by Act No. 35 of 1969.];