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 29] [Entire Act]

NCT Delhi - Subsection

Section 29(6) in The Delhi Agricultural Produce Marketing (Regulation) General Rules, 2000

(6)The memorandum of appeal shall bear a court fee stamp of rupees five. The Vice-Chairman shall decide an appeal on behalf of Board after giving reasonable opportunity of being heard to the parties within reasonable time. The decision of the Vice-Chairman of the Board shall be final and conclusive.