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 1] [Section 19] [Entire Act]

State of Chattisgarh - Subsection

Section 19(3) in The Chhattisgarh Municipal Corporation Act, 1956

(3)An appeal against the order passed under sub-section (1) or sub-section (2) of this section or Section 18 shall lie to the State Government within 30 days of the date on which the order is conveyed to the aggrieved party. The State Government may after giving a reasonable opportunity of being heard, pass such order on the appeal as it may think fit.