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 99(2)] [Section 99] [Entire Act] Union of India - Subsection Section 99(2)(d) in Cantonments Act, 1924 (d)burning and burial grounds, not being the property of the Government or a [Board] [Substituted by Act 24 of 1936, S.69, for "Cantonment Authority" ], which are controlled under the provisions of this Act;