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 6] [Section 59] [Entire Act]

State of Gujarat - Subsection

Section 59(3) in Gujarat Panchayats Act, 1961

(3)An appeal shall lie against an order passed under sub-section (1) to the State Government, Such appeal shall be made within a period of thirty days from the date of the order.