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 74(1)] [Section 74] [Entire Act] State of Gujarat - Subsection Section 74(1)(d) in The Bombay Tenancy and Agricultural Lands Act, 1948 (d)an order under section 9,(dd)[ an order under section 9A,] [This clause was inserted, by Bombay 13 of 1956, section 40(2).]