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 114(2)] [Section 114] [Entire Act]

State of Jharkhand - Subsection

Section 114(2)(a) in Estates Partition Act, 1897

(a)directing, under Section 38, that proprietor shall pay more than his proportionate share of the cost of a partition, when the excess which he is ordered to pay exceeds five hundred rupees;