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(23)] [Section 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(23)(ii) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955

(ii)land allotted after such commencement as Khudkasht under any law for the time-being. in force in any part of the State.