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 17] [Entire Act]

State of West Bengal - Subsection

Section 17(3) in The West Bengal Slum Areas (Improvement And Clearance) Act, 1972

(3)An appeal shall be filed within such time and shall be heard and disposed of in such manner and according to such procedure as may be prescribed.