Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 52G] [Entire Act] State of Jammu-Kashmir - Subsection Section 52G(4) in The Jammu and Kashmir Forest Act, 1987 (1930 A.D.) (4)No further appeal shall lie against the decision of the High Court.