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 8] [Entire Act]

State of Andhra Pradesh - Subsection

Section 8(1) in Andhra Pradesh Dotted Lands (Updation in Re-settlement Register) Act, 2017

(1)An appeal against the orders of the District Level Committee shall lie before the Chief Commissioner of Land Administration within ninety (90) days.