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 53] [Entire Act]

State of Jharkhand - Subsection

Section 53(2) in Estates Partition Act, 1897

(2)If default is made in complying with sub-section (1), the Deputy Collector may withdraw the case from arbitration and may make the partition himself.