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 11(3)] [Section 11] [Entire Act] State of Jammu-Kashmir - Subsection Section 11(3)(iv) in The Jammu and Kashmir Casual and Other Workers-Regular Engagement Rules, 2017 (iv)The land donated should be legally mutated in favour of the State Government and its documentary proof must be available with the land donor.