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 17] [Entire Act]

State of Karnataka - Subsection

Section 17(2) in The Karnataka Lifts, Escalators and Passenger Conveyors Act, 2012

(2)Any person aggrieved by an order of any authorized officer or Inspector of Lifts, Escalators & Passenger conveyors under this Act, may within thirty days from the date of such order, appeal to the Chief Inspector of Lifts, Escalators & Passenger conveyors.