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 12] [Entire Act]

State of Himachal Pradesh - Subsection

Section 12(b) in Himachal Pradesh Pre-Emption Act, 2010

(b)where the sale is of a share out of a joint land or property and is not made by all the cosharers jointly-
(i)firstly, in the other co-sharers;
(ii)secondly, in the tenant who hold under tenancy of the vendor or vendors, the land or property sold or a part thereof; and