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]

State of Uttar Pradesh - Subsection

Section 2(ii) in United Provinces Land Acquisition (Rehabilitation of Refugees) Act, 1948

(ii)"Court" means the principal Civil Court of original jurisdiction and includes a Civil Judge having jurisdiction in the area;