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 78 in Jammu and Kashmir Panchayati Raj Act, 1989

78. Bar to arrest and imprisonment in execution of decree.

- No person shall be arrested or imprisoned in execution of a decree under the provisions of the Act.