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 5] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(12) in The Displaced Persons (Debts Adjustment) Act, 1951

(12)"Tribunal" means any Civil Court specified under section 4 as having authority to exercise jurisdiction under this Act;