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 58] [Entire Act]

State of Rajasthan - Subsection

Section 58(2) in Rajasthan Forest Act, 1953

(2)The Magistrate may deal, with the proceeds of any property hold under clause (a) or clause (b) or sub-Section (1) in the same manner as he might have dealt with the property if it had not been sold.