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 24] [Entire Act]

State of Assam - Subsection

Section 24(7) in The Assam Evacuee Property Act, 1951

(7)The Committee shall, as soon as may be, give public notice in the prescribed manner, of any order made under sub-section (3) or sub-section (4).