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] [Entire Act]

Vindhya Province - Section

Section 32 in The Abolition of Jagirs and Land Reforms Rules, 1953 (Vindhya Pradesh)

32.

A Sub-Pawaidar will receive his compensation direct from Government and not through the Jagirdar of the parent Jagir.