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 17] [Entire Act]

State of Rajasthan - Subsection

Section 17(1) in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955

(1)The statement of claim required to be filed under sub-section (1) of Section 12 of the Act shall be in A.I. Form 7.