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 72(24)] [Section 72] [Entire Act]

State of Punjab - Subsection

Section 72(24)(a) in The Punjab Co-operative Societies Rules, 1963

(a)Where the Sale Officer attaches or has attached, under these rules, any property not in the custody of any Court, which is already under attachment made in execution of a decree of any Court such court shall receive and realise such property and shall determine claims thereto and any objections to the attachment thereof: