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] [Entire Act]

State of Rajasthan - Section

Section 141J in Rajasthan Land Revenue Act 1956

141J. Appeal to the Collector.

- An appeal shall lie from an order passed by an Assistant Records Officer under section 141-1 to the Collector and may be preferred within thirty days from the date of such order.