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 5] [Entire Act]

State of Assam - Subsection

Section 5(1) in The Assam Evacuee Property Act, 1951

(1)No allotment shall be made-
(a)where the evacuee property consists of residential or business premises or vacant land situated within an urban area-for a period extending beyond the 7th day of February, 1951;
(b)where the evacuee property consists of land or homestead used for or in connection with agricultural purposes-for a period extending beyond the 7th day of February, 1951.