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 61] [Entire Act]

State of Kerala - Subsection

Section 61(1) in Kerala Land Reforms (Tenancy) Rules, 1970

(1)An application by a religious, charitable or educational institution of a public nature to the Land Board for the vesting of its right, title and interest in the Government shall be in Form No, 27,