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] [Entire Act]

State of Jammu-Kashmir - Section

Section 82 in The Code of Civil Procedure, Svt. 1977 (1920 A.D.)

82. Execution of decree.

- [(1) Where, in suit by or against the Government or by or against a public officer in respect of any act purporting to be done by him in his official capacity, a decree is passed against the Government, as the case may be, the public officer, such decree shall not be executed except in accordance with the provisions of sub-section (2)] [Substituted by Act No. XI of 1983, section 24, w.e.f. 15.8.1983. ].
(2)Execution shall not be issued on any such decree unless it remains unsatisfied for the period of three months computed from the date of [such decree] [Substituted by Act No. XI of 1983, section 24, w.e.f. 15.8.1983.].
(3)[ The provisions of sub-sections (1) and (2) shall apply in relation to an order or award as they apply in relation to a decree, if the order or award-
(a)is passed or made against the State of Jammu and Kashmir or a public officer in respect of any such act as aforesaid, whether by a Court or by any other authority, and
(b)is capable of being executed under the provisions of this Code or of any other law for the time being in force as if it were a decree.]
Suits by Aliens and by or Against Foreign and Native Rulers