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 29] [Entire Act]

State of Madhya Bharat - Subsection

Section 29(3) in The Madhya Bharat Agricultural Debtor's Relief Act, 1956

(3)The Market-value of the lands, which, under any law for the time being in force are not transferable or alienable except with the previous j sanction of the Collector or the State Government, shall be calculated in such manner as may be prescribed.