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 14] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 14(2) in Jammu and Kashmir Urban Immovable Property Tax (Repeal And Saving) Act, 2002

(2)Every proceeding before the Accountability Commission shall be deemed to be a judicial proceeding within the-meaning of section 193 of the Jammu and Kashmir State Ranbir Penal Code, Samvat 1989.