Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 184(2)] [Section 184] [Entire Act] Union of India - Subsection Section 184(2)(i) in The Tripura Land Revenue And Land Reforms Act, 1960 (i)the manner of recovery of the compensation payable by the under-raiyat under sub-section (5) of section 171;