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 52A(1)] [Section 52A] [Entire Act] State of Jammu-Kashmir - Subsection Section 52A(1)(b) in The Jammu and Kashmir Consolidation of Holdings Act, 1962 (b)has, in pursuance of section 33, been put into physical possession of the holdings allotted to him ;