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 105F(2)] [Section 105F] [Entire Act]

State of Maharashtra - Subsection

Section 105F(2)(a) in The Mumbai Municipal Corporation Act, 1888

(a)in the case of an appeal from an order under section 105B, within thirty days from the date of the service of the notice relating to the order under sub-section (1) of that section, and