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 7A] [Entire Act]

State of Rajasthan - Subsection

Section 7A(1) in Rajasthan Tenancy (Government) Rules, 1955

(1)The application under sub-section (3) of Section 15AAA of the Act shall be in Form A. It shall be verified as a plaint.