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 51] [Entire Act]

State of Assam - Subsection

Section 51(5) in The Bengal Public Demands Recovery Act, 1913

(5)Pending the decision of any appeal, execution may be stayed if the appellate authority so directs, but not otherwise.