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 12] [Entire Act]

State of Bihar - Subsection

Section 12(2) in The Estates Partition Act, 1897

(2)if any decree is sent to the Collector for execution under Section 265 of the said Code, [the execution thereof shall be subject to the restrictions imposed by Section 11 of this Act.] [Act 14 of 1882 been repealed and re-enacted by the Code of Civil Procedure, 1908 and this reference should now be construed as a reference to Section 54 of that Code-see Section 158 thereof.]