Section 96 in The Manipur Municipalities Act, 1994.
96. Procedure for review.-
(1) Every application presented under section 95 shall be heard and determined by a Committee consisting of not more than five members.
(2) The Chairperson or the Vice- Chairperson shall be one of the members of such committee ex officio, and the other members shall be appointed from among the Councillors by the Nagar Panchayat or as the case may be, by the Council: Provided that no member so appointed shall take part in hearing or determining any application from the ward in which he resides, or in the case of an elected member the ward which he represents, but nothing in thins proviso, shall prevent any such member from giving evidence with regard to the matter under enquiry.
(3) No such application shall be heard or determined by the committee unless at least three members including the Chairperson or the Vice- Chairperson are present.
(4) The committee shall give notice to the applicant of the time and place at which application shall be heard, and after taking such evidence and making such enquiries as may be deemed necessary in the presence of the objector or his agent, if he appears the committee shall pass such orders as it may deem fit in respect of such application.
(5) If the committee orders that any valuation to which the application relates shall be reduced, brief reasons for such reduction shall be recorded.
(6) The decision of the committee or of a majority of the members thereof, in respect of any application referred to in this section shall be, final.