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 36(2)] [Section 36] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 36(2)(a) in The Jammu and Kashmir Debtors, Relief Act 1976

(a)the charges to be made by a Board for anything done under this Act and the persons by whom and the manner in which such charges shall be paid;