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 30(1)] [Section 30] [Entire Act] State of Jammu-Kashmir - Subsection Section 30(1)(a) in The Jammu and Kashmir State Evacuees' (Administration of Property) Act, 2006 (a)to the Custodian, where the original order has been passed by a Deputy or an Assistant Custodian;