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]

Bhopal State - Section

Section 37 in The Abolition of Jagirs and Land Reforms Rules, 1953 (Bhopal)

37.

No annual instalment will be of less than Rs. 500/- unless the total amount of compensation or the remainder for the last instalment is less than Rs. 500/-.