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 32D] [Entire Act]

State of Haryana - Subsection

Section 32D(1) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(1)On the basis of the information given in the return under section 32-B [or the declaration furnished under sub-section (1) of section 32-BB which shall be duly verified through such agency as may be prescribed or the information obtained by the Collector under sub-section (3) of section 32-BB or] [Substituted for the words 'which shall be duly verified through such agency as may be prescribed or the information obtained by the Collector under' by Punjab Act No. 3 of 1959, section 7.] section 32-C, the Collector shall prepare a draft statement in the manner prescribed showing, among other particulars, the total area of land owned or held by such a person, the specific parcels of land which the landowner may retain by way of his permissible limit or exemption from ceiling and also the surplus area.