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 150(1)] [Section 150] [Entire Act]

State of Manipur - Subsection

Section 150(1)(e) in Manipur Land Revenue and Land Reforms Act, 1960

(e)any land which is being held by a co-operative society, provided that where a member of any such society holds a share in such land, his share shall be taken into account in determining his ceiling limit: