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 Gujarat - Subsection

Section 2(25) in The Gujarat Agricultural Lands Ceiling Act, 1960

(25)"relevant tenancy law" means-
(a)in the Bombay area of the State of Gujarat the Bombay Tenancy and Agricultural Lands Act, 1948 (Bombay LXVI1 of 1948);
(b)in the Saurashtra area of the State of Gujarat, any law relating to tenancies of agricultural lands in force in that area; and
(c)in the Kutch area of the State of Gujarat, the Bombay Tenancy and Agricultural Lands (Vidarbha Region and Kutch Area) Act, 1958 (Bombay XCIX of 1958);