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 59] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 59(1) in Jammu and Kashmir Real Estates (Regulation and Development) Act, 2018

(1)If any promoter contravenes the provisions of section 3, he shall be liable to a non-penalty which may extend up to ten per cent of the estimated cost of the real estate project registration as determined by the Authority.