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 26] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 26(5) in Jammu and Kashmir Urban Immovable Property Tax (Repeal And Saving) Act, 2002

(5)The officer, agency or person whose services are utilised under sub-section (1) shall, in discharge of his or its functions under the Act, be subject to the exclusive control of the Accountability Commission.