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 22(2)] [Section 22] [Entire Act]

Union of India - Subsection

Section 22(2)(d) in The Requisitioning And Acquisition Of Immovable Property Act, 1952

(d)the principles to be followed in apportioning the cost of proceedings before the arbitrator and on appeal under this Act;