Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 14(2)] [Section 14] [Entire Act] United Province - Subsection Section 14(2)(e) in The Abolition Of Jagirs And Land Reforms Act, 1953 (Bhopal) (e)the manner in which a complaint shall be made of any offence punishable under this Act.