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 Haryana - Section

Section 20 in The East Punjab Damaged Areas Act, 1949

20. Saving as to orders.

- Except as provided in this Act, no proceeding or orders taken or made under this Act shall be called in question by any Court.