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 20(3)] [Section 20] [Entire Act]

State of Assam - Subsection

Section 20(3)(ii) in The Bengal Public Demands Recovery Act, 1913

(ii)the power to annul shall be exercisable only in the manner prescribed.