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 66(1)] [Section 66] [Entire Act] State of Rajasthan - Subsection Section 66(1)(i) in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955 (i)if he is unable to cultivate the land on account of physical or mental infirmity;