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 33(1)] [Section 33] [Entire Act] State of Jammu-Kashmir - Subsection Section 33(1)(ii) in State Land Acquisition Act, 1990 (1934 A.D.) (ii)if such purchase cannot be effected forthwith then in such other securities as the Court shall think fit ; or