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 49(2)] [Section 49] [Entire Act]

State of Rajasthan - Subsection

Section 49(2)(a) in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955

(a)The Khasra Nos. and the areas of the plots of Niji-Jot and Khud-Kasht land personally cultivated by the Intermediary in each village of his estate.