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] [Entire Act]

State of Madhya Pradesh - Section

Section 34 in The M.P. Krishi Upaj Mandi Adhiniyam, 1972

34. Appeal.

(1)Any person aggrieved by an order of the Chairman, Market Committee or the [Managing Director] [Substituted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).] passed under [Section 32 or Section 33 as the case may be] [Substituted by M.P. Act No. 18 of 1979 (w.e.f. 7-6-1979).] prefer an appeal,-
(a)to the Market Committee, where such order is passed by the Chairman;
(b)to the [Managing Director] [Substituted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).] where such order is passed by the Market Committee; and
(c)to the [Commissioner] [Substituted by M.P. Act No. 18 of 1979 (w.e.f. 7-6-1979).] where such order is passed by the [Managing Director] [Substituted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).],
(2)An appeal under sub-section (1) shall be made,-
(i)within seven days from the date of receipt of the order, where such appeal is against the order of the Chairman; and
(ii)within thirty days from the date of receipt of the order where such appeal is against the order of the Market Committee or the [Managing Director] [Substituted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).];
in such manner as may be prescribed [x x x] [Omitted by M.P. Act No. 18 of 1979 (w.e.f. 7-6-1979).],
(3)The Appellate Authority may if it considers it necessary so to do, grant a stay of the order appealed against for such period as it may deem fit.
(4)The order passed by the Chairman, the Market Committee and the [Managing Director] [Substituted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).] shall, subject to the order in appeal under this section, be final and shall not be called in question in any Court of law.