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 59] [Entire Act]

Union of India - Subsection

Section 59(2) in The Static and Mobile Pressure Vessels (Unfired) Rules, 2016

(2)Every appeal shall be in writing and shall be accompanied by a copy of the order appealed against and shall be presented within sixty days from the date of the order passed.