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 24(4)] [Section 24] [Entire Act]

State of Tamilnadu - Subsection

Section 24(4)(g) in Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Rules, 1962

(g)The lessee shall not assign or underrate the benefits arising under the lease, without the previous written permission of the authorized officer.