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 3(2)] [Section 3] [Entire Act] State of Jammu-Kashmir - Subsection Section 3(2)(e) in The Jammu And Kashmir Alienation of Land Rules, 1970 (e)the alienee belongs to a tribe which because of its insignificant numbers is not included in any agricultural class but consists of good cultivators of land.