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 47] [Entire Act]

State of Kerala - Subsection

Section 47(3) in Kerala Land Reforms Act, 1963

(3)If the tenant fails to deposit any amount under Sub-section (2) within Ow time allowed by the Land Tribunal in that behalf, the application shall be dismissed.