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 41] [Entire Act]

Union of India - Subsection

Section 41(6) in The Ajmer Tenancy and Land Records Act, 1950

(6)If the landholder files an objection, the tahsildar shall decide it, and it the tenant is entitled to a lease, deliver the lease in the manner provided by sub-section (5).