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 240] [Entire Act]

State of Haryana - Subsection

Section 240(3) in The Haryana Municipal Act, 1973

(3)The order of the appellate authority confirming, setting aside or modifying the refusal notice or appealed from shall be final:Provided that the refusal, notice or order shall not be modified or set aside until the appellant and the committee have had reasonable opportunity of being heard.