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 102] [Entire Act] State of Assam - Subsection Section 102(d) in Goalpara Tenancy Act, 1929 (d)whether the land has been wrongly recorded as part of a particular' estate or tenancy, or wrongly omitted from the land of an estate or tenancy ;