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 54] [Entire Act]

State of Karnataka - Subsection

Section 54(3) in Karnataka Improvement Boards Act, 1976

(3)Any party aggrieved by an order of the Board under sub-section (2) may appeal to the Government within thirty days of the order.