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 152] [Entire Act]

State of Rajasthan - Subsection

Section 152(1) in The Rajasthan Law And Judicial Department Manual, 1952

(1)Before application is made for the execution of a decree, the Collector shall ascertain what property, movable, or immovable, the debtor possesses.