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 8] [Entire Act]

State of Tamilnadu - Subsection

Section 8(8) in Gudalur Janmam Estates (Abolition and Conversion into Ryotwari) Rules, 1974

(8)The decision of the Settlement Officer shall be published in Form No. 7. A copy of the decision shall be made available to the party concerned in person or sent to him by registered post. A copy of the decision shall also be sent to the Tahsildar of the Gudalur Taluk and to the Director of Settlements.