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 1] [Section 39] [Entire Act]

State of Rajasthan - Subsection

Section 39(4) in The Rajasthan Land Reforms and Resumption of Jagirs Act, 1952

(4)The decision of the Board *[or the Commissioner for Khudkasht lands as the case may be] in an appeal under this section shall be final.