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 26] [Entire Act]

State of Kerala - Subsection

Section 26(7) in Kerala Land Reforms (Tenancy) Rules, 1970

(7)The final record of rights shall also be published in the office of the Tahsildar and in the village office of the village in which the land is situate.