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 140] [Entire Act]

State of Manipur - Subsection

Section 140(5) in Manipur Land Revenue and Land Reforms Act, 1960

(5)Notwithstanding anything hereinbefore contained, the excess land to be selected shall in no case include the homestead land of a person.Explanation. - For the purpose of this sub-section, "homestead land" means the land on which the homestead (whether used by the owner or let out on rent) stands together with any courtyard, compound and attached garden, not exceeding one acre in the aggregate.