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 13] [Entire Act]

State of Maharashtra - Subsection

Section 13(1) in The Hyderabad (Abolition of Jagirs) Regulation, 1358 Fasli

(1)The Jagir Administrator shall maintain a separate account in respect of each Jagir and shall afford every Jagirdar and Hissedar reasonable facilities for the inspection of the same.