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 43] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 43(i) in Jammu and Kashmir Co-operative Societies Rules, 2001

(i)The immovable property shall not be sold in execution of a decree unless such property has been previously attached: