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] [Entire Act]

State of Madhya Bharat - Section

Section 32 in The Madhya Bharat Abolition of Jagirs Act, Samvat 2008

32. Protection of action taken under this Act.

(1)No suit, prosecution or other legal process, shall lie against any person for anything which is in good faith done, or intended to be done in pursuance of this Act, or any rules made thereunder.
(2)No suit, or other legal proceedings shall lie against the Government, for any damage caused or likely to be caused, or any injury suffered or likely to be suffered by virtue of any provisions of this Act or by anything in good faith done or intended to be done in pursuance of this Act, or any rules made thereunder.