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 26A] [Entire Act]

State of Rajasthan - Subsection

Section 26A(b) in The Rajasthan Land Reforms and Resumption of Jagirs Act, 1952

(b)granted a lease of his jagir land or any part thereof or any non-agricultural purpose for a period of three years or more, or