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 2] [Entire Act]

State of Bihar - Subsection

Section 2(3a) in The Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956

(3a)[ "Chak' means every parcel of land allotted to a raiyat or the under raiyat on consolidation; [Clause 3(a) and 3(b) inserted by Act 27 of 1975.]