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 84] [Entire Act]

State of Maharashtra - Subsection

Section 84(2) in Maharashtra Minor Mineral Extraction (Development and Regulation)Rules, 2013

(2)no order shall be reviewed except on the following grounds, namely:--
(i)discovery of new and important matter or evidence;
(ii)any mistake or error apparent on the face of the record; or
(iii)any other sufficient reason.