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 21] [Entire Act]

State of Rajasthan - Subsection

Section 21(13) in The Rajasthan Tenancy (Fixation of Ceiling on Land) (Government) Rules, 1963

(13)The Sub Divisional Officer should carefully specify the area, in ordinary acres, khasra numbers, soil-classes etc. of the surplus land that will vest in the State under sub-section (5) of Section 30E.