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 Tamilnadu - Section

Section 21 in Tamil Nadu Groundwater (Development and Management) Act, 2003

21. Appeal.

(1)Any person aggrieved by any order or decision of the Authority or an employee referred to in section 20 may file an appeal to the Government within a period of thirty days from the date on which such order or decision is communicated to him.
(2)On receipt of an appeal under sub-section (1), the Government shall, after examining the case and after, giving the petitioner an opportunity of being heard, pass such order as they may deem fit.