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 9] [Entire Act]

State of Kerala - Subsection

Section 9(3) in Sivagiri Mutt (Emergency Provisions) Act, 1997

(3)The decision of the Tribunal shall be valid and binding on the parties as if it is a decree passed by a Civil Court.