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 19H] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 19H(8) in The Court-Fees Act, 1977 (1920 A.D.)

(8)[The Government] [Substituted for 'His Highness' by Act X of 1996.], may make rules for the guidance of Collectors in the exercise of the powers conferred by sub-section (3).