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 28] [Entire Act]

State of Punjab - Subsection

Section 28(2) in Allotment/Transfer of built up Booths on lease hold basis in Chandigarh Scheme, 1993

(2)The Chief Administrator may confirm, vary or revise the orders appealed against and pass such orders as he may deem fit.Order passed in appeal by the Chief Administrator shall be final.