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 5] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 5(4) in Jammu and Kashmir Lunacy Act, 1977

(4)No application for a reception order shall be entertained in any area unless the Government has, by notification in the Government Gazette, declared such area in which reception orders may be made.