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 80] [Entire Act]

State of Sikkim - Subsection

Section 80(4) in Sikkim Co-Operative Societies Act, 1955

(4)Any appellate authority. and the Registrar in case of review may pass any order pending any appeal or review before such an authority, and may award costs against such an authority, and may award costs against any party appealing or petitioning for review if such appeal or review petition is considered false, vexations or frivolous by the authority concerned.