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 39(1)] [Section 39] [Entire Act] State of Jammu-Kashmir - Subsection Section 39(1)(d) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.) (d)if the Court which passed the decree considers for any other reason, which it shall record in writing, that the decree should be executed by such other Court.