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]

Bengal Presidency - Section

Section 46 in Court of Wards Act, 1879

46. Recovery of sums due to the Court. - Every sum due to the Court from a manager of guardian or from the sureties of a manager or guardian, or from any such officer or servant, shall be recoverable as a demand under [Bengal Act 7 of 1868 or any similar law] for the time being in force.