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 38(2)] [Section 38] [Entire Act]

State of Uttarakhand - Subsection

Section 38(2)(iii) in Kumaun and Uttarakhand Zamindari Abolition and Land Reforms Act, 1960

(iii)where no rent is payable or determined, the rent determined in the manner prescribed.