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 18] [Entire Act]

State of Gujarat - Subsection

Section 18(2) in Gujarat Devasthan Inams Abolition Act, 1969

(2)Any person aggrieved by the decision of the Collector under sub-section (1) may file an appeal to the State Government within thirty days from the date of such decision.