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 107] [Entire Act]

State of Manipur - Subsection

Section 107(2) in Manipur Land Revenue and Land Reforms Act, 1960

(2)Any lease made under sub-section (1) shall be deemed to be lease made by the landowner under sub-section (1) of section 106.