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 2] [Entire Act]

State of Jharkhand - Subsection

Section 2(3a) in Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956

(3a)[ "Chak" means every parcel of land allotted to a raiyat or the under-raiyat on consolidation; [ Clause (3a) and (3b) inserted by Bihar Act 27 of 1975.]