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 2(2)] [Section 2] [Entire Act] State of Haryana - Subsection Section 2(2)(c) in Land Revenue Assessment Rules, 1929 (c)ghair mumkin : land which has for any reason become unculturable, such as land under roads, buildings, streams, canals, tank, or the like, or land which is barren sand, or ravines.