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 52(2)] [Section 52] [Entire Act] State of Jammu-Kashmir - Subsection Section 52(2)(vi) in The Jammu and Kashmir Homoeopathic Practitioners Act, 2003 (vi)to fix the amount of fees to be levied under this Act;