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]

Union of India - Section

Section 59 in The Ajmer Tenancy and Land Records Act, 1950

59. Taking possession of holding surrendered or abandoned.-

A landholder may enter upon, and occupy, the land surrendered or abandoned in accordance with the provisions of this Act.