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 1] [Entire Act]

State of West Bengal - Section

Section 52 in The Estates Partition Act, 1897

52. Procedure on reference to arbitration.

- When a partition has been referred to arbitration, the proceedings shall, except as hereinafter otherwise expressly provided, be conducted in accordance with the provisions of [rules 1 to 15 in Schedule II to the Code of Civil Procedure, 1908] [Words and figures substituted by Bengal Act 1 of 1939.], so far as they are applicable.