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 20] [Entire Act]

State of Gujarat - Subsection

Section 20(3) in The Bombay Tenancy and Agricultural Lands Act, 1948

(3)On receipt of such application, the Mamlatdar shall, after holding a inquiry, pass such order thereon as he deems fit.