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 28(1)] [Section 28] [Entire Act] State of Jharkhand - Subsection Section 28(1)(b) in Estates Partition Act, 1897 (b)to divide off from any estate any specified land or villages, and to assign it or them to any person to be held as a separate estate: