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 82(3)] [Section 82] [Entire Act] State of Jammu-Kashmir - Subsection Section 82(3)(a) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.) (a)is passed or made against the State of Jammu and Kashmir or a public officer in respect of any such act as aforesaid, whether by a Court or by any other authority, and