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 87] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 87(2) in Arunachal Pradesh (Land Settlement and Records) Act, 2000

(2)Any authority before whom a case is pending in appeal or revision may direct the stay of execution of the order appealed against or under revision for such period as it may think fit.