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 4] [Entire Act]

Vindhya Province - Subsection

Section 4(ii) in The Abolition of Jagirs and Land Reforms Rules, 1953 (Vindhya Pradesh)

(ii)All cases of execution of decrees relating to debts which are wholly or partly charged upon or decreed against a resumed Jagir or part thereof.