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 40] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 40(1) in Jammu and Kashmir Prohibition of Benami Property Transactions Act, 2018

(1)The Appellate Tribunal shall not be bound by the procedure laid down by the Code of Civil Procedure, Samvat 1977, but shall be guided by the principles of natural justice and, subject to the other provisions of this Act, the Appellate Tribunal shall have powers to regulate its own procedure.