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 30] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 30(6) in The Jammu and Kashmir Big Landed Estates Abolition Act, 2007 (1950 A. D.)

(6)Whenever it is made to appear to the Government that a case decided by the Financial Commissioner involves a substantial question of law or a question of public interest, it may, call for the record of the case and pass such order thereon as it thinks fit.