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 24] [Entire Act]

State of Himachal Pradesh - Subsection

Section 24(3) in The Himachal Pradesh Holdings (Consolidation and Prevention of Fragmentation) Rules, 1973

(3)The time limit for reference of a dispute to an Arbitrator shall be two months from the date of the last order passed in the case by a competent authority.