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 26] [Entire Act]

State of Rajasthan - Subsection

Section 26(b) in The Rajasthan Zamindari and Biswedari Abolition Act, 1959

(b)no order from which an appeal has been made shall, so long as such appeal is pending, be reviewed.