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 86(2)] [Section 86] [Entire Act] State of Jammu-Kashmir - Subsection Section 86(2)(c) in The Code of Civil Procedure, Svt. 1977 (1920 A.D.) (c)is in possession of immovable property situate within those limits and is to be sued with reference to such property or for money charged thereon.