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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(ii) in The Rajasthan Land Revenue (Allotment of Tube-Well Land) Rules, 1968

(ii)"tube-well land" means any Government land which is declared by the Collector under rule 3 of these rules to be Tube-well land.