Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(4)] [Section 3] [Entire Act] State of Sikkim - Subsection Section 3(4)(a) in Sikkim Land (Requisition and Acquisition) Act, 1977 (a)if he is a Magistrate, enforce the delivery of possession of the land in respect of which the order has been made, to himself, or