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 98(2)] [Section 98] [Entire Act] Union of India - Subsection Section 98(2)(t) in The Tripura Land Revenue And Land Reforms Act, 1960 (t)the hearing and disposal of objections to any entry or omission in the table of revenue-rates, the record of rights, and the register of mutations;