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 46] [Entire Act]

State of Gujarat - Subsection

Section 46(g) in Saurashtra Land Reforms Act, 1951

(g)to decide to which Girasdar land may be allotted for personal cultivation and to make such allotment;