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 20] [Entire Act]

State of Rajasthan - Subsection

Section 20(e) in The Rajasthan Tenancy (Board Of Revenue) Rules, 1955

(e)Plots which are in the separate possession of a tenant shall, as far as possible, be allotted to the tenant, if they are not in excess of his share.