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 48(2)] [Section 48] [Entire Act]

State of Rajasthan - Subsection

Section 48(2)(b) in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955

(b)The Agricultural year from which Khud-Kasht land has been in the personal cultivation of the Intermediary.