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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(i) in The Rajasthan Land Revenue (Allotment, Conversion & Regularisation of Agricultural Land for Residential, Commercial and Public Utility Purposes in Urban Areas) Rules, 1981

(i)[ in cases of Towns & Cities falling in category I and II of Schedule I and cities of Mount Abu Jaisalmer. Hanumangarh and Chittorgarh by the Town Planning Department of he State Government.] [Substituted by G.S.R. 104, Dated 24-11-87; published in Rajasthan Gazette Part 4(Ga)(I), Dated 24-12-87. page 395.]