Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 16A(2)] [Section 16A] [Entire Act] State of Maharashtra - Subsection Section 16A(2)(iv) in The Maharashtra Agricultural Lands (Ceiling on Holdings) Rules, 1962 (iv)whether the lands comprised in the farm or any portion thereof is used for a purpose other than that of dairy farming; and