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 20] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 20(c) in State Land Acquisition Act, 1990 (1934 A.D.)

(c)if the objection is in regard to the area of the land or to the amount of the compensation, the Collector.