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 22] [Entire Act]

State of Rajasthan - Subsection

Section 22(2) in The Rajasthan Land Reforms and Acquisition of Land Owners Estates Rules, 1964

(2)The notice shall be served in accordance with rule 28, and a copy of the notice shall also be served on the landowner who made the grant in respect of which the annuity is claimed.