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 17] [Entire Act]

Chota Nagpur Division - Subsection

Section 17(3) in Chota Nagpur Tenancy Act, 1908

(3)A person shall be deemed, for the purposes of this Section, to have held as a 'Raiyat' any land held as a 'Raiyat' by a person whose heir he is.