Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 61(1)] [Section 61] [Entire Act] State of Kerala - Subsection Section 61(1)(a) in Kerala Land Reforms Act, 1963 (a)on application by the cultivating tenant for sufficient reason allow the applicant to make the deposit after the due date;