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 Jammu-Kashmir - Section

Section 164 in The Jammu and Kashmir Representation of the People Act, 1957

164. Eviction from requisitioned premises.

(1)Any person remaining in possession of any requisitioning premises in contravention of any order made under section 160 may be summarily evicted from the premises by any officer empowered by the Government in this behalf.
(2)Any officer so empowered may, after giving to any woman not appearing in public reasonable warning and facility to withdraw, remove or open any lock or bolt or break open any door of any building or to any other act necessary for effecting such eviction.