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 53] [Entire Act]

Union of India - Subsection

Section 53(b) in The Assam Reorganisation (Meghalaya) Act, 1969

(b)any court within Meghalaya to the credit of any cause, matter, account or persons, shall be paid into the public account of Meghalaya.