Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 57(1)] [Section 57] [Entire Act] NCT Delhi - Subsection Section 57(1)(a) in The Delhi Lands Reforms Act, 1954 (a)That the aggregate area of holding or holdings to be partition does not exceed eight standard acres, or