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 5] [Entire Act]

State of Bihar - Subsection

Section 5(3) in The Bihar Government Estates (Khas-Mahal) Manual, 1953

(3)though not sufficient in extent or rental to provide employment or funds for a separate establishment of its own, it is so situated as-
(a)to be capable of being incorporated with one or more other Government estates so as to form a reasonably compact tahsildari circle;
(b)to admit of easy supervision by reason of accessibility from the headquarters of a district or sub-division.