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 37] [Entire Act]

State of Assam - Subsection

Section 37(5) in Assam Industrial Infrastructure Development Corporation Act, 1990

(5)No compensation shall be payable to any person for any damage or loss which he may sustain inconsequence of any order made under this section.