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 4] [Entire Act]

State of Punjab - Subsection

Section 4(2) in The Punjab Village Common Lands (Regulation) Rules, 1964

(2)Subject to sub-rule (1), the terms and conditions for sale or lease of land in shamilat deh shall be determined by the Panchayat.