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 18(38)] [Section 18] [Entire Act] State of Gujarat - Subsection Section 18(38)(k) in Gujarat Minor Mineral Concession Rules, 2017 (k)indemnity to Government against the claim of a third party for any damage, injury or disturbance caused to him by the lessee;