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 48] [Entire Act]

State of Himachal Pradesh - Subsection

Section 48(2) in The Himachal Pradesh Minor Canals Act, 1976

(2)After the Collector has taken possession of any land under sub-section (1), he shall immediately proceed to acquire the same in the prescribed manner.