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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(2) in The Rajasthan Land Reforms and Resumption of Jagirs Rules, 1954

(2)A Jagirdar to whom land commanded by the Bhakra, the Chambal or the Jawai Projects is allotted shall be entitled to the following concessions:-
(a)Loans according to sub-rule (1) with the exception of a loan for the construction of a well,
(b)25 bighas of irrigated land (constituting one Murrabha) on such price as may be fixed for the area by the Commissioner for Khudkasht lands to be realised free of interest in ten Commissioner for Khudkasht lands to be reasised free of interest in ten annual instalments commencing two years after the date of allotment.