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 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(7) in Tamil Nadu Gramdan Villages (Repayment of Debts) Act, 1959

(7)The provisions of sub-section (1) shall, for purposes of execution, be deemed to be a subsequent order of Court within the meaning of clause (b) of sub-section (1) of section 48 of the Code of Civil Procedure, 1908 (Central Act V of 1908).