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 174] [Entire Act]

State of Rajasthan - Subsection

Section 174(10) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955

(10)Ejectment of a tenant in pursuance of an order under sub-section (8) shall be subject to the provisions contained in section 166 and 168.