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] [Entire Act]

State of Himachal Pradesh - Section

Section 5 in Himachal Pradesh Pre-Emption Act, 2010

5. Right of pre-emption exists in agricultural land, urban immovable property and Village immovable property.

- Subject to the provisions of this Act, a right of pre-emption shall exist in respect of village immovable property and agricultural land.