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 41(3)] [Section 41] [Entire Act]

Union of India - Subsection

Section 41(3)(e) in The Jammu and Kashmir Reorganisation Act, 2019

(e)any sums required to satisfy any judgment, decree or award of any court or arbitral tribunal;