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 36] [Entire Act]

State of Rajasthan - Subsection

Section 36(2) in Ajmer Development Authority Act, 2013

(2)Any person aggrieved by such notice may, within the said period and in the manner prescribed, appeal to the Tribunal.