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 83] [Entire Act]

State of Bihar - Subsection

Section 83(3) in The Estates Partition Act, 1897

(3)In dealing with a tenure under this Section, the Deputy Collector shall take into consideration the extent of the land comprised in the tenure, and all other circumstances of the case.