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 16] [Entire Act]

State of Himachal Pradesh - Subsection

Section 16(iii) in The Himachal Pradesh Holdings (Consolidation and Prevention of Fragmentation) Rules, 1973

(iii)where a tenure-holder holds land in more than one village he shall, so far as it is possible, be allotted land on the boundary of the villages so as to form a single chak.