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 5] [Entire Act]

State of Maharashtra - Subsection

Section 5(1) in The Maharashtra Shilotri Rights (Kolaba) Abolition Act, 1955

(1)If any person is aggrieved by the decision of the Mamlatdar under sub-section (4) of section 4, such person, may appeal to the Collector within a period of sixty days from the date of such decision.