Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 114A] [Entire Act] State of Tamilnadu - Subsection Section 114A(3) in Tamil Nadu Hindu Religious and Charitable Endowments Act, 1959 (3)The decision or order passed on the application for review shall be final.