Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 14(2)] [Section 14] [Entire Act] State of Jammu-Kashmir - Subsection Section 14(2)(iii) in The Jammu and Kashmir State Evacuees' (Administration of Property) Act, 2006 (iii)refer the application to a Civil Court for the determination of his claim and title to the property.