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 16] [Entire Act]

State of Himachal Pradesh - Subsection

Section 16(2) in Himachal Pradesh Pre-Emption Act, 2010

(2)When the court is satisfied that the said notice has been duly served on the vendor or mortgagee, the proceedings shall be filed.