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 5 in The Public Servants Transfer of Immovable Property (Restriction) Ordinance, 2004

5. Jurisdiction of Civil Courts barred.

- Any order passed by the Government under section 4 shall not be called in question in any Court.