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 1] [Entire Act]

State of Rajasthan - Section

Section 3 in The Rajasthan Government Grants Act, 1961

3. Certain laws not to apply to grants from Central Government.

- Nothing contained in the Rajasthan Tenancy Act, 1955 (Rajasthan Act 3 of 1955) or in the Rajasthan Land Revenue Act, 1956 (Rajasthan Act 15 of 1956) shall apply or be deemed ever to have applied to any grant or other transfer of land or of any interest therein herebefore made or hereafter to be made by, or on behalf of the Central Government to or in favour of any person whomsoever, but every such grant and transfer shall be construed and shall take effect as if neither of the said Acts had been passed.