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 368] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 368(2) in Arunachal Pradesh Municipal Act, 2007

(2)Any objection to any such notice shall be received within a period of thirty days from the date of the notice.