Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 19(1)] [Section 19] [Entire Act] State of Jammu-Kashmir - Subsection Section 19(1)(e) in The Jammu and Kashmir Development Act, 1970 (e)all moneys received by the Authority by way of rents and profits or in any other manner or from any other source.