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 47] [Entire Act]

State of Rajasthan - Subsection

Section 47(i) in The Rajasthan Tenancy (Fixation of Ceiling on Land) (Government) Rules, 1963

(i)Tenure. - The allotment shall be on a khatedari tenancy and the allottee shall be entitled to all the rights, and be subject to all the liabilities of a khatedar tenant under the Act: