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 35] [Entire Act]

State of Bihar - Subsection

Section 35(1) in Bihar and Orissa Public Demand Recovery Rules

(1)Where the property sold is movable property of which actual seizure has been made, it shall be delivered to the purchaser.