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 83] [Entire Act]

NCT Delhi - Subsection

Section 83(3) in Delhi Panchayat Raj Act, 1954

(3)An order for costs in a proceeding under the Delhi Land Revenue Act, 1954, shall, as for as possible, be executed as provided in sub-sections (1) and (2) above; sub-section (2) shall be read and construed as if for words 'Senior Sub-Judge' the words 'Revenue Assistant' were substituted.