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 Rajasthan - Subsection

Section 20(1) in Rajasthan Public Demands Recovery Act, 1952

(1)A defaulter may bring a suit to have a certificate canceled or modified and for any further consequential relief to which he may be entitled.