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] [Entire Act]

State of Madhya Pradesh - Section

Section 8 in The M.P. Vas-Sthan Dakhalkar (Bhumiswami Adhikaron Ka Pradan Kiya Jana) Niyam, 1981

8.

A copy of the declaration issued under Rule 7 shall be sent to the Tahsildar who shall direct the patwari of the village to take necessary action for correcting entries in the records of rights of the village.Form A[See Rule 3]Application Under Section 5 of the Madiiya Pradesh Vas-Sthan Dakhalkar (Bhumiswami Adiiikaraon Ka Pradan Kiya Jana) Adhiniyam, 1980To,The Authorised Officer,Tahsil..................District ..............Madhya Pradesh