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 510] [Entire Act]

State of Kerala - Subsection

Section 510(b) in Kerala Municipality Act, 1994

(b)in other cases, within thirty days after the date of the receipt of the order or proceedings against which the appeal is made.