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 153] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 153(1) in Jammu and Kashmir Panchayati Raj Rules, 1996

(1)The holder of a decree or order may put in an application for its execution on payment of a fee of Rs. 5/- before the Panchayati Adalat which passed the decree. The fee so paid shall be included in the costs.