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] [Section 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(c) in The Rajasthan Land Revenue (Partition) Rules, 1957

(c)Rent-free land if no service tenure (Khidmati) should be valued like Khatedari tenancy, but if given in charity (Khairati) it should be valued at a nominal rate to be agreed upon by the parties.