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 122(1)] [Section 122] [Entire Act] Chota Nagpur Division - Subsection Section 122(1)(c) in Chota Nagpur Tenancy Act, 1908 (c)whether the lands have, since their reclamation, been let year by year, or for specific periods, or for indefinite periods; and