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 2] [Section 44] [Entire Act]

State of Assam - Subsection

Section 44(1) in Assam Town and Country Planning Act, 1959

(1)The duties and powers of the Appellate Authority shall be as follows -
(a)to hear and decide appeals against the orders of the Authority.
(b)to decide and hear appeals in respect of such other matters and exercise such other powers as may be entrusted to and conferred upon it by the State Government in accordance with the provisions of this Act.