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 Bihar - Section

Section 38 in Bihar Public Irrigation and Drainage Works Rules, 1948

38.

Objection made to any proposed alterations specified in a notification issued under sub-section (1) of Section 22 shall be received by the Collector within thirty days of the date of the service of notice under Rule 37.