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 9] [Entire Act]

State of Bihar - Subsection

Section 9(1) in The Bihar Government Estates (Khas-Mahal) Manual, 1953

(1)Lands should be settled only with tenants of the village in which the lands lie or with inhabitants of adjoining villages;