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 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(2) in The Jammu and Kashmir Flood Plain Zones (Regulation and Development) Act, 2005

(2)An appeal under sub-section (1) shall be made within forty-five days from the date of communication of the award and no appeal shall be entertained after the expiry of the said period.