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 Rajasthan - Section

Section 37 in The Rajasthan Land Revenue (Survey, Record & Settlement) (Government) Rules, 1957

37.

The Settlement Officer shall enquiry into the case of all lands released conditionally for a term from the payment of the rent, and shall assess such lands if it appears to him that the condition have been transgressed or the term has expired.