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 31] [Entire Act]

State of Rajasthan - Subsection

Section 31(3) in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955

(3)The firs instalment of compensation will be payable on first June next following the-ddte of vesting and thereafter subsequent instalment will be payable on first June every year till the whole amount of compensation is paid.