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 43(1)] [Section 43] [Entire Act]

State of Sikkim - Subsection

Section 43(1)(b) in Conduct of the Government Litigation, Rules, 2000

(b)That if the decree is reversed in appeal, Government is in a position to refund any amount which may have been recovered in execution.