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 32] [Entire Act]

State of Uttarakhand - Subsection

Section 32(1) in Kumaun and Uttarakhand Zamindari Abolition and Land Reforms Act, 1960

(1)Where the application is in proper form and duly presented, the Assistant Collector shall cause to be made in respect of it such enquiries as may be prescribed.