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 36] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 36(2) in The Jammu and Kashmir Consolidation of Holdings Act, 1962

(2)The compensation payable to a tenure-holder shall, after adjustment of the cost of consolidation, if any, be paid to him in cash.