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 82] [Entire Act]

State of Kerala - Section

Section 74 in Kerala Land Reforms Act, 1963

74. Prohibition of future tenancies.

(1)After the commencement of this Act, no tenancy shall be created in respect of any land.[x x x] [Omitted by Act 35 of 1969.]
(2)Any tenancy created in contravention of the provisions of Sub-section (1) shall be invalid.Rights and Liabilities of Kudikidappukars