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 2] [Section 34] [Entire Act]

NCT Delhi - Subsection

Section 34(3) in The Delhi Land Reforms Rules, 1954

(3)If objections are filed, the court shall hear and decide them before making any partition of the holding.