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 1] [Section 3(2)] [Section 3] [Entire Act] State of Kerala - Subsection Section 3(2)(d) in Kannan Devan Hills (Resumption of Lands) Act, 1971 (d)lands in the possession of the Central Government or any State Government or the Kerala Stale Electricity Board.