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] [Entire Act]

State of Punjab - Section

Section 7 in The East Punjab Refugees Rehabilitation (Buildings and Building sites) Act, 1948

7. First charge of Government.

- The building or the site sold under section 6 shall be subject to the first and paramount charge in favour of the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government in the sum of the unpaid portion of the purchase money, interest due or other expenses incurred by the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government.