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 23] [Entire Act]

State of Assam - Subsection

Section 23(3) in The Assam Evacuee Property Act, 1951

(3)If no objections as aforesaid are received within the date specified in such notice the committee shall make an order that the evacuee property may be restored to the applicant.