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 58O] [Entire Act]

Union of India - Subsection

Section 58O(2) in The Wild Life (Protection) Amendment Act, 2002

(2)On receipt of an appeal under sub- section (1), the Appellate Tribunal may, after giving an opportunity of being heard to the appellant, if he so desires, and after making such further inquiry as it deems fit, confirm, modify or set aside the order ap ealed against.