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 Kerala - Section

Section 116 in Kerala Land Reforms (Tenancy) Rules, 1970

116. Records to be kept safely.

(1)In every Land Tribunal [the Appellate Authority, the Taluk Land Board] [Substituted by SRO. No. 355/73 dated 02/CS/1973, published in K.G Extraordinary No. 479 dated 02/06/1973.] and the Land Board, there shall be provision for keeping the records safely and intact.
(2)The records shall be arranged year-wise and in the order of their numbers, and indices of the records shall be prepared for reference.