Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36(2)] [Section 36] [Entire Act] State of Jammu-Kashmir - Subsection Section 36(2)(b) in The Jammu and Kashmir Debtors, Relief Act 1976 (b)regulating the procedure before a Board and, for purposes of section 35 before a Chairman of a Board ;