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 22] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 22(1) in The Jammu and Kashmir Consolidation of Holdings Act, 1962

(1)The [Consolidation Naib-Tehsildar] [Substituted by Act XXVI of 1969.] shall, in consultation with the Consolidation Committee, prepare in respect of each unit under consolidation operations, a statement in the prescribed form (hereinafter called the 'Statement of Principles'), setting forth in writing the principles to be followed in carrying out the consolidation operations in the unit.