Section 4(1)(b) in The Tamil Nadu Agricultural Lands Record Of Tenancy Rights Act, 1969
(b)Where any land has been let for cultivation before the publication of the approved record of tenancy rights, but the particulars thereof have not been included in the approved record of tenancy rights or any reason, the landowner, the intermediary or the tenant shall make an application to the record officer for inclusion of particulars relating to such land in the approved record of tenancy rights.