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] [Entire Act]

Union of India - Section

Section 61 in The Ajmer Tenancy and Land Records Act, 1950

61. Acceptance of premium; how far permissible.-

No landholder shall accept a premium for admitting a person to a holding :Provided that this prohibition shall not apply to landlord who confers biswadari right in any waste or unimproved land or common land of a village.