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 5(2)] [Section 5] [Entire Act]

Union of India - Subsection

Section 5(2)(b) in The Slum Areas (Improvement And Clearance) Act, 1956

(b)has not in his hands on behalf of that other person sufficient money to satisfy the whole demand of the authority,his liability shall be limited to the total amount of the money which he has in his hands as aforesaid.