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 42] [Entire Act]

State of Rajasthan - Subsection

Section 42(1) in The Bonded Labour System (Abolition) Ordinance, 1975

(1)Any dispute between land holders, which may arise as a result of land development under this Act, shall be determined in an enquiry to be held by the Collector.