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 43] [Entire Act]

Union of India - Subsection

Section 43(1) in The Coffee Act, 1942

(1)Any person aggrieved by an order of the Board refusing a license to or cancelling the license of a curing establishment may, within sixty days of the making of the order, appeal to the Central Government.