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 19] [Entire Act]

State of Maharashtra - Subsection

Section 19(2) in The Maharashtra Veterinary Practitioners Act, 1971

(2)An appeal-
(a)to the State Government shall be filed within thirty days from the date of publication of the first register under sub-section (5) of section 16 and on payment of fee of Rs. 5; and
(b)to the Council shall be filed within such period and on payment of such fee, and shall be heard and decided by the Council in such manner as may be provided by regulations.