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 305] [Entire Act]

State of Maharashtra - Subsection

Section 305(5) in The Maharashtra Municipal Corporations Act, 1949

(5)An appeal shall lie within a period of one month to the Judge against an order of the Commissioner under sub-section (4).