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 241] [Entire Act]

State of Rajasthan - Subsection

Section 241(b) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955

(b)frame a fresh issue with respect to such question and refer it for trial to any subordinate civil Court of competent jurisdiction.