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 18] [Entire Act]

State of Assam - Subsection

Section 18(7) in The Assam Evacuee Property Act, 1951

(7)Nothing in this section shall affect the right of any person to establish his title in a competent Court.