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 188(2)] [Section 188] [Entire Act]

State of Rajasthan - Subsection

Section 188(2)(c) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955

(c)where it is probable that pecuniary compensation cannot be got for the invasion.