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 24(2)] [Section 24] [Entire Act]

State of Punjab - Subsection

Section 24(2)(c) in The Punjab Aerial Ropeways Act, 1926

(c)within two months after the publication of a notification under section 22, or within six months after the publication of a notification under section 26.