Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 8(3)] [Section 8] [Entire Act] Bombay Presidency - Subsection Section 8(3)(b) in Bombay Land Requisition Act, 1948 (b)[*] to the District Court, such appeal shall be made within a period of sixty days from the date of the decision.