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 Kerala - Section

Section 7 in Kerala Land Reforms (Tenancy) Rules, 1970

7. Application for resumption of land.

- An application for resumption of land by a landlord shall be in Form No. 1 and all persons who have interest in the land to be resumed, including a Kudikidappukaran, shall be made parties to it.