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 95] [Entire Act]

NCT Delhi - Subsection

Section 95(3) in Delhi Panchayat Raj Act, 1954

(3)The decision of the prescribed authority under sub-section (1) shall be first and shall not be questioned in any court of law.