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 22] [Entire Act]

State of Andhra Pradesh - Subsection

Section 22(4) in Andhra Pradesh Bangaru Talli Girl Child Promotion And Empowerment Rules, 2013

(4)Any person aggrieved by the orders of the Sub-Divisional Implementing Authority, can file an appeal before the District Implementing Authority, who shall dispose it off within 30 days from the date of receipt of such appeal.