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 12] [Entire Act]

State of Punjab - Subsection

Section 12(3) in Punjab Rights of Persons with Disabilities Rules, 2019

(3)Every appeal preferred under sub-rule (1) shall be decided as expeditiously as possible as but not later than a period of sixty days from the date of receipt of the appeal.CHAPTER-VII State Advisory Board On Disability