Section 38(7)(b) in Telangana Tenancy and Agricultural Lands Act, 1950
(b)If the protected tenant holds any land as a landholder, the purchase of the land held by him as a protected tenant shall be limited to such area as along with other land held by him as a landholder will make the total area of land that will be held by him as a landholder equal to the area of a family holding for the local area concerned: