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 12] [Entire Act]

State of Uttar Pradesh - Subsection

Section 12(b) in The Jaunsar-Bawar Zamindari Abolition and Land Reforms Act, 1956

(b)on any of the following grounds, namely :
(i)the decision being contrary to some specified law;
(ii)the decision having failed to determine some material issue of law; and
(iii)a substantial error or defect in the procedure as prescribed by this Act, which may have produced error or defect in the decision of the case upon the merits.