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 284] [Entire Act]

State of Haryana - Subsection

Section 284(7) in Haryana Municipal Corporation Act, 1994

(7)The person, against whom an order under sub-section (4) is made, may, within a period of thirty days of such order, file an appeal to the Divisional Commissioner.