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 15] [Entire Act]

State of Andhra Pradesh - Subsection

Section 15(3) in Andhra Pradesh Orphanages and other Charitable Homes (Supervision and Control) Rules, 1999

(3)The appeal allowed or rejected by the State Panel Committee shall be communicated to the person or organisation appealed, the Chairman of the Board, at free of cost, indicating the reasons or grounds for allowing or rejecting such appeal.