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 40] [Entire Act]

State of Uttar Pradesh - Subsection

Section 40(3) in U.P. E-Court Fees Rules, 2016

(3)In case of any dispute or the penalty imposed, the matter may be referred to the Government, and the decision of the Government shall be final.