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 121] [Entire Act] State of Jharkhand - Subsection Section 121(j) in Estates Partition Act, 1897 (j)prescribing the entries in survey papers or records of existing rents and other assets of which copies shall be furnished to landlords and tenants under the said Section 48;