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 339(3)] [Section 339] [Entire Act]

NCT Delhi - Subsection

Section 339(3)(b) in The New Delhi Municipal Council Act, 1994

(b)every such order shall contain a brief statement of the reasons for the suspension or revocation of the licence or the written permission.