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 25] [Entire Act]

State of Tamilnadu - Subsection

Section 25(3) in Tamil Nadu Village Panchayats (Assessment and Collection of Taxes) Rules, 1999

(3)On receipt of an appeal made under sub-rule (1) or (2), the village panchayat may, after giving the appellant an opportunity of being heard, shall pass appropriate orders on merits by allowing the appeal or modify the orders appealed against or rejecting the appeal.