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 21] [Entire Act]

State of Tamilnadu - Subsection

Section 21(4) in Tamil Nadu Lease-holds (Abolition and Conversion Into Ryotwari) Rules, 1965

(4)Before passing orders on every appeal or revision petition, the parties concerned shall be given a reasonable opportunity of being heard.