Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 15(1)] [Section 15] [Entire Act] State of Jammu-Kashmir - Subsection Section 15(1)(b) in The Jammu and Kashmir Common Lands (Regulation) Act, 1956 (b)any order or award made by the Collector to the [Commissioner] [Now Divisional Commissioner.] ; and