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 2] [Entire Act]

State of Bihar - Subsection

Section 2(2) in The Bengal Land Records Maintenance Act, 1895

(2)By the term "record-of-rights" shall be understood the settlement record of tenant-rights called the khatian or such new editions of such record as may be prepared under Rules made under this Act, or such other corresponding record of tenant-rights as may be declared by the [Board of Revenue] [See B. & O. Act 1 of 1913.] to form the record-of-rights for any District or part of a District. A record-of-rights includes entries duly made in a Register of Mutations.