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] [Entire Act]

Vindhya Province - Section

Section 17 in The Abolition of Jagirs and Land Reforms Rules, 1953 (Vindhya Pradesh)

17.

The site of a private well or building in a holding or grove shall be deemed to be settled with the tenure-holder of the holding or grove in which it is situated.