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 139] [Entire Act]

State of Rajasthan - Subsection

Section 139(b) in The Rajasthan District Boards Act, 1954

(b)if he has reasonable grounds for believing that the building contains property which is liable to seizure under that warrant; and