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 15] [Entire Act]

State of Goa - Subsection

Section 15(2) in The Goa, Daman and Diu Agricultural Tenancy Rules, 1965

(2)If it appears that the land has remained uncultivated through default of any tenant such notice shall also be given to such tenant.