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 40] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 40(4) in Arunachal Pradesh Housing Board Act, 2014

(4)If the person concerned does not accept the assessment proposed by the Board, the matter shall be referred to the Tribunal.