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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(2) in The Jammu and Kashmir Bhudan Yagna Act, 1960

(2)The Board shall be a body corporate having perpetual succession and common seal with power to acquire and dispose of property both movable aid immovable and shall, by the said name, sue and be sued.