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 Himachal Pradesh - Section

Section 108 in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

108. Disposal of claims by Land Reforms Officer.

- On consideration of the claim filed under section 106 the Land Reforms Officer shall dispose of the claim in accordance with respective shares of the claimants.