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 Rajasthan - Section

Section 13 in Rajasthan Enterprises Single Window Enabling and Clearance Act, 2011

13. Appeal.

- Any investor aggrieved by the orders of -
(i)the Competent Authority may appeal to the State Empowered Committee;
(ii)the District Empowered Committee may appeal to the State Empowered Committee;
(iii)the State Empowered Committee may appeal to the Government,-
within thirty days from the date of the receipt by the investor of the order appealed against.