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 127] [Entire Act]

State of Kerala - Subsection

Section 127(iii) in Kerala Land Reforms (Tenancy) Rules, 1970

(iii)on any application under or incidental to any proceedings under Sections 80A to 80G filed before the Land Tribunal: or