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 64(2)] [Section 64] [Entire Act]

State of Gujarat - Subsection

Section 64(2)(a) in The Bombay Tenancy and Agricultural Lands Act, 1948

(a)in the case of agricultural land-
(i)to the tenant in actual possession thereof, notwithstanding the fact that such land is a fragment, and
(ii)to all persons and bodies mentioned in the propriety list;