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 24H] [Entire Act]

State of Rajasthan - Subsection

Section 24H(3) in Rajasthan Tenancy (Government) Rules, 1955

(3)If the permission is refused, reasons of refusal shall be recorded in writing and communicated to the applicant.