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 38(1)] [Section 38] [Entire Act] State of Gujarat - Subsection Section 38(1)(b) in Saurashtra Land Reforms Act, 1951 (b)such mortgage shall be deemed to be lawful and subsisting after the occupancy is acquired.