Section 10A(3) in The Bombay Tenancy and Agricultural Lands Act, 1948
(3)Nothing in sub-sections (1) and (2) shall apply to any land held by-(a)a tenant in a Scheduled area;(b)a tenant who is paying to the landlord the rent [***] [The words 'agreed upon between him and the landlord' were deleted, by Bombay 15 of 1957, 6. (3).] under sub-section (3) of section 8 [until such tenant is deemed to have purchased the land under section 32 or purchases the land under section 32F or 320 and the purchase price is determined under section 32H] [This portion was inserted by Bombay 63 of 1958, section 3.];(c)[ a tenant, where such land is wholly or partly exempt from the payment of land revenue] [This clause was inserted by Gujarat 16 of 1960, section 4.]].