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 3] [Entire Act]

State of Gujarat - Subsection

Section 3(1) in The Bombay Inams (Kutch Area) Abolition Act, 1958

(1)If any question arises-
(i)whether any land is held as inam or sub-inam and as to the category thereof,
(ii)whether any inam or sub-inam is a grant of the soil, or an assignment of land revenue, or both, or is a grant of the total or partial exemption from payment of land revenue, [ * * *] [The word 'or' was deleted by Gujarat 23 of 1965, section 3, Schedule 2 ]
(iii)[ whether any person is a butadar or ret butadar, or [Clauses (iii) and (iv) were substituted for original clause (ii), by Gujarat 23 of 1965, section 3 Schedule]
(iv)whether any person is a tenant,]
the State Government or an officer authorised by that Government shall decide the question.