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 2] [Entire Act]

NCT Delhi - Subsection

Section 2(22) in Delhi Panchayat Raj Act, 1954

(22)words and expressions 'degree', 'decree holder', Judgment debtor', 'legal representative', and 'moveable property' have the same meaning as in Section 2 of the Code of Civil Procedure 1898;