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 21] [Entire Act]

State of Kerala - Subsection

Section 21(8) in Kerala Highway Protection Act, 1999

(8)Any person aggrieved by an order of the appellate authority under subsection (7) may, within thirty days from the date of receipt of such order, prefer a revision before the Government.