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 160] [Entire Act]

State of Rajasthan - Subsection

Section 160(3) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955

(3)The Collector shall not be made a defendant in any suit in respect of any amount of the recovery of which an order has been passed under this section.