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 52] [Entire Act]

State of Kerala - Subsection

Section 52(2) in Kerala Land Reforms (Tenancy) Rules, 1970

(2)The Tahsildar shall invite applications for leasing out the land taken possession Of by him under Rule 51.