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 6] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 6(a) in Jammu and Kashmir Tenancy Rules, 1970

(a)Every application for the issue of a notice of relinquishment, or of intended transfer of a tenancy, or for the issue of notice of ejectment from a tenancy shall be accompanied by a true copy of the entries in the last detailed Jamabandi relating to the Khata (Khatauni) in which the fields to which the application relates are included.