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 102] [Entire Act]

State of Assam - Subsection

Section 102(f) in Goalpara Tenancy Act, 1929

(f)whether the special conditions and incidents of the tenancy, or any right-of-way or other easement over or appurtenant to the land, have not or has not been recorded or have or has been wrongly recorded ;