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 32] [Entire Act]

State of Rajasthan - Subsection

Section 32(3) in The Rajasthan Land Acquisition Rules, 1956

(3)As soon as may be after holding the enquiry under sub rule (2), the Collector shall submit a report (in duplicate) to the State Government.