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 82(5)] [Section 82] [Entire Act]

State of Kerala - Subsection

Section 82(5)(b) in Kerala Land Reforms (Tenancy) Rules, 1970

(b)it other applications, have been received proceed to have a joint consideration of all applications for purchase relating to that land received till then.