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 497] [Entire Act]

State of Uttar Pradesh - Subsection

Section 497(1) in Uttar Pradesh Municipal Corporation Act, 1959

(1)An appeal shall lie to the Sessions Court from an order passed by a Magistrate under Section 496 within one month of the date thereof.