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 180] [Entire Act]

State of Uttarakhand - Subsection

Section 180(b) in Uttarakhand Panchayati Raj Act, 2016

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