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 22] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 22(1) in Jammu and Kashmir Requisitioning and Acquisition of Immovable Property Act, 1968

(1)The Government may, by notification in the Government Gazette, make rules for carrying out the purpose of this Act.