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 34] [Entire Act]

State of Assam - Subsection

Section 34(4) in The Assam Highway Act, 1989

(4)Any person aggrieved by the order issued by the Board under sub-section (3) may within two months from the date of such order, appeal to the appropriate civil court.