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 88] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 88(1A) in Arunachal Pradesh (Land Settlement and Records) Act, 2000

(1A)[ Every person, who holds valid land possession document issued by the competent authority, outside notified forest shall be entitled to be conferred ownership rights on such terms and conditions, as may be prescribed.] [Inserted by Act No. 11 of 2018, dated 11.4.2018.]