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 40] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 40(3) in The Jammu and Kashmir Consolidation of Holdings Act, 1962

(3)Any amount payable as costs under this section shall be recoverable as arrears of land revenue.