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 18] [Entire Act]

State of Gujarat - Section

Section 27 in The Gujarat Police Act, 1951

27. Appeals from orders of punishment.

- An appeal against any order passed against a Police Officer under section 25 or the rules or orders thereunder shall lie to the State Government itself or to such officer as the State Government may by general or special order specify. [Such appeal shall be filed within a period of sixty days from the date of the order appealed against.] [These words were added by Gujarat 16 of 1978, section 5.]