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 19] [Entire Act]

State of Maharashtra - Subsection

Section 19(1) in The Hyderabad (Abolition of Jagirs) Regulation, 1358 Fasli

(1)The Jagir Administrator shall so far as possible employ in Government service such of the persons employeed by a Jagirdar before the appointed day for the management of a Jagir as are in his opinion suitable for employment in Government service.