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 43A(3)] [Section 43A] [Entire Act]

State of Gujarat - Subsection

Section 43A(3)(b) in The Bombay Tenancy and Agricultural Lands Act, 1948

(b)the improvements to be made on the land and the formation of co-operative farming societies for that purpose and financial assistance to such societies;