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 Telangana - Section

Section 16 in Telangana Public Premises (Eviction of Unauthorised Occupants) Act, 1968

16. Protection of action taken in good faith.

- No suit, prosecution or other legal proceeding shall lie against the Government [or the corporate authority] [Inserted by Act No.15 of 1986] or the appellate officer or the estate officer in respect of anything which is in good faith done or intended to be done in pursuance of this Act or of any rules or orders made thereunder.