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 131] [Entire Act]

Union of India - Subsection

Section 131(3) in The Ajmer Tenancy and Land Records Act, 1950

(3)Survey marks shall, as prescribed, be maintained and kept in repair by the collector.