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 35] [Entire Act]

State of Gujarat - Subsection

Section 35(5) in Gujarat Industrial Development Act, 1962

(5)No compensation shall be claimable by any person for any damage or loss which he may sustain in consequence of any order made under this section.