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 1] [Section 84C(4)] [Section 84C] [Entire Act]

State of Gujarat - Subsection

Section 84C(4)(ii) in The Bombay Tenancy and Agricultural Lands Act, 1948

(ii)the persons or bodies in the order given in the priority list: