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] [Entire Act]

State of Rajasthan - Section

Section 174 in Rajasthan Land Revenue Act 1956

174. Presumption of settlement entries.

- All entries in the Wajib-ul-arz or Dastoor Ganwai prepared under section 173 shall be presumed to be true until the contrary is proved.D. Term of Settlement