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 43] [Entire Act]

State of Himachal Pradesh - Subsection

Section 43(4) in The Himachal Pradesh Land Revenue Act, 1953

(4)Until the presumption so rebutted, the forest, quarry, land or interest shall be held to belong to the Government.