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 21] [Entire Act]

State of Bihar - Subsection

Section 21(1) in Bihar Special Survey and Settlement Act, 2011

(1)Notwithstanding any thing contained in any provision in any law for the time being in force, in cases concerning a land or a portion thereof, recorded previously as public land, under whatever nomenclature, the State shall be a necessary party.