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 Uttar Pradesh - Section

Section 25 in U.P. Street Vendors within the area of an Industrial Development Authority (Protection of Livelihood and Regulation of Street Vending) Rules, 2018

25. Manner of redressal of grievances and resolution of disputes of street vendors.

(1)For the purpose of considering the applications made in writing by the street vendors for redressal of grievances or resolving of disputes an application shall be given to the Executive Committee or to a Committee constituted by the Industrial Development Authority consisting of the Chief Executive Officer or any other official authorised by the Chief Executive Officer, as the case may be, of the Industrial Development Authority as Chairperson and two other members of the Industrial Development Authority.
(2)On receipt of the application regarding the grievance or the dispute the committee shall collect reports and comments of the Chief Executive Officer or any other official authorised by the Chief Executive Officer, as the case may be, on the matter and, shall take steps for redressal of such disputes within one month from the receipt of the application. Steps taken in this regard shall be communicated to the applicant in writing within forty five days from the receipt of the application.
(3)Any person who is aggrieved by the decision of the committee constituted under sub-rule (1) may prefer an appeal to the Industrial Development Authority within thirty days from the communication of details under sub-rule (2).
(4)The Industrial Development Authority shall issue summon to the appellant and after giving him an opportunity of being heard within one month may dispose of the appeal within one month next following.