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 26] [Entire Act]

State of Uttarakhand - Subsection

Section 26(2) in Kumaun and Uttarakhand Zamindari Abolition and Land Reforms Act, 1960

(2)In an application for resumption of land under sub-section (1), all hissedars of the land owning housed adjacent thereto, who have become bhumidhars thereof under Section 8, shall be joined as parties.