Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 9(2)] [Section 9] [Entire Act] State of Gujarat - Subsection Section 9(2)(b) in The Gujarat Public Premises (Eviction of Unauthorised Occupants) Act, 1972 (b)in the case of an appeal from an order under Section 7 within fifteen days from the date on which the order is communicated to the appellant: