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 5] [Entire Act]

Union of India - Subsection

Section 5(2) in The Women's And Children's Institutions (Licensing) Act, 1956

(2)Where a licence is refused, the grounds for such refusal shall be communicated to the applicant in the prescribed manner.