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 14] [Entire Act]

State of Bihar - Subsection

Section 14(2) in The Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956

(2)On and after the said date a raiyat or an under raiyat shall be entitled to possession of the plots allotted to him.