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 29] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 29(2) in The Jammu and Kashmir Consolidation of Holdings Act, 1962

(2)The objection or appeal on admission under sub-section (1), shall be heard in the manner provided therefor under section 28.