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 142] [Entire Act]

State of Nagaland - Subsection

Section 142(4) in Nagaland Municipal Act, 2001

(4)The appeal shall disposed of within a period of six months from the date of its filling, failing which the tax deposited shall be refunded to the appellant.