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 7] [Entire Act]

State of Karnataka - Section

Section 14 in The Karnataka Preservation Of Trees Act, 1976

14. Appeal.-

(1)Against the order of the Tree Officer under section 8,8A, 9 or 10, an appeal shall lie to the Tree Authority.
(2)Such appeal shall be field within thirty days from the date the decision is communicated to the owner or occupier of the land and shall be accompanied by a fee of one hundred rupees.
(3)The Tree Authority shall decide the appeal after giving to the appellant a reasonable opportunity of being heard. The decision of the Tree Authority shall be final.
(4)Where an appeal is made in time, the period for compliance specified in the order of the Tree Officer shall be reckoned from the date on which the appeal is decided against the appellant and where the appeal is allowed the fee paid under sub-section (2) shall be refunded to the appellant.
(5)Every appeal shall be heard by not less than three members of the Tree Authority.