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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(2) in The Rajasthan Land Development Corporation Rules, 1977

(2)The notice for restoration of the land holding shall be given to the land holder in Form No. 2 by the Officer authorised, under Section 23(1) of the Act. The receipt of the restoration of the land holding shall be taken on Form No. 2 by the said Officer.