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] [Entire Act]

State of Tamilnadu - Section

Section 8 in Tamil Nadu Lifts Rules, 1997

8. Appeal.

- Any person aggrieved by the order or direction of the Inspector made under sub-section (2) of section 11 of the Act may make an appeal to the Chief Electrical Inspector to the Government of Tamil Nadu and the appeal shall be accompanied by a copy of the order or direction appealed against.