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 25] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 25(4) in The Jammu and Kashmir State Evacuees' (Administration of Property) Act, 2006

(4)If the application is not rejected under sub-section (3), the [Custodian General] [Substituted by Act XIX of 1987, 5.6, (i).] may confirm the transfer either unconditionally or subject to such terms and conditions as he thinks fit to impose.