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 21] [Entire Act]

State of Rajasthan - Subsection

Section 21(2) in The Rajasthan Land Reforms and Resumption of Jagirs Act, 1952

(2)The Government may, by notification in the Rajasthan Gazette, vary any date appointed under this section at any time before such date.