Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 110] [Entire Act] State of Gujarat - Subsection Section 110(4) in The Gujarat Maritime Board Act, 1981 (4)the time within which and manner in which appeals may be preferred under sub-section (2) of Section 19 and the procedure for deciding such appeals;