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 32(1)] [Section 32] [Entire Act]

State of Rajasthan - Subsection

Section 32(1)(vi) in The Rajasthan Land Acquisition Rules, 1956

(vi)where the land proposed to be acquired is good a agricultural land, that no alternative suitable site can be found so as to avoid acquisition of that land.