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 72A(2)] [Section 72A] [Entire Act]

State of Kerala - Subsection

Section 72A(2)(b) in Kerala Land Reforms Act, 1963

(b)the value of structures, wells and embankments of a permanent nature belonging to the landowner and the intermediaries, if any; and