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 Kasar Bhom Abolition Act, 1961

(2)Compensation shall be payable to every Kasar Khwar whose Kasar Bhom rights stand abolished under sub-section (1) in the prescribed manner on the application of the Kasar Khwar in the prescribed form to the prescribed authority.