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 39] [Entire Act]

State of Karnataka - Subsection

Section 39(3) in Karnataka Land Reforms Act, 1961

(3)The tenant shall deposit with the Tahsildar the amount of the price determined under sub-section (2) within such period as may be prescribed.