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 106] [Entire Act]

Union of India - Subsection

Section 106(2) in The Tripura Land Revenue And Land Reforms Act, 1960

(2)Any lease made under sub-section (1) shall be deemed to be a lease made by the raiyat under sub-section (1) of section 105.