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 121] [Entire Act] State of Bihar - Subsection Section 121(l) in The Estates Partition Act, 1897 (l)generally, for the guidance of Officers in conducting partitions or making a survey and preparing a record of existing rents and other assets of land under this Act.