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] [Entire Act]

State of Haryana - Section

Section 106 in The Displaced Persons (Compensation and Rehabilitation) Rules, 1955

106. Procedure for review application.

- An application for review of a any order may be presented either in person or through a duly authorised agent or by registered post within thirty days of the date of order.