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 40] [Entire Act]

State of Rajasthan - Subsection

Section 40(5) in The Rajasthan Land Reforms and Resumption of Jagirs Rules, 1954

(5)the Jagirdar will also be entitled to have alike bond taken by the Jagir Commissioner from the persons referred to sub-rule (3) of this rule.