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 32] [Entire Act]

State of Assam - Subsection

Section 32(3) in United Khasi-Jaintia Hills Autonomous District (Management and Control of Forests) Act, 1958

(3)An appeal from any order under sub-section (1) or sub-section (2) of this section shall lie to the court to which orders made by convicting court are ordinarily appealable.