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 39(2)] [Section 39] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 39(2)(d) in The Jammu and Kashmir State Evacuees' (Administration of Property) Act, 2006

(d)the manner in which possession of any evacuee property may be taken by the Custodian;