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 16] [Entire Act]

State of Himachal Pradesh - Subsection

Section 16(5) in Himachal Pradesh Hindu Public Religious Institution and Charitable Endowments Act, 1984

(5)A trustee or a person, against whom, the order of injunction or any other order under this section is passed, may, within ninety days from the date of communication of such order, appeal to the Financial Commissioner against such order.