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 1] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(1) in M.P. Abolition of Proprietary Rights (Estates, Mahals, Alienated Lands) Act, 1950

(1)in relation to the Central Provinces,-
(i)land recorded as sir and khudkasht in the name of proprietor in the annual papers for the year 1948-49, and
(ii)land acquired by a proprietor by surrender from tenants after the year 1949-49 till the date of vesting;