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 19(1)] [Section 19] [Entire Act]

State of Assam - Subsection

Section 19(1)(ii) in The Bengal Public Demands Recovery Act, 1913

(ii)the certificate holder or the certificate debtor applies to the Court receiving such notice to execute the decree.