Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(1)] [Section 4] [Entire Act] State of Maharashtra - Subsection Section 4(1)(vi) in The Maharashtra Miscellaneous Alienations (in Hyderabad Enclaves) Abolition Act, 1965 (vi)whether a person is a watandar, or holder of a community service inam, a Jagirdar or Hissedar;