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 59] [Entire Act]

State of Karnataka - Subsection

Section 59(4) in Karnataka Slum Areas (Development) Act, 1973

(4)No appeal shall be decided under this section unless the appellant has been heard or has had an opportunity of being heard.