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 61] [Entire Act]

State of Madhya Pradesh - Subsection

Section 61(3) in The M.P. Krishi Upaj Mandi Adhiniyam, 1972

(3)Any person aggrieved by the proceedings made under sub-sections (1) and (2) may, within thirty days from the date of communication of notice to him appeal to the [Managing Director] [Substituted by M.P. Act No. 27 of 1997 (w.e.f. 15-6-1997).] whose order thereon shall be final and shall not be called in question in any Court of law.