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 228] [Entire Act]

State of Rajasthan - Subsection

Section 228(2) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955

(2)No appeal to the revenue appellate authority shall be brought after the expiration of sixty days from the date of the decree or order complained of.