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 1] [Entire Act]

State of Assam - Subsection

Section 1(2) in Assam State Acquisition of Zamindaries Act, 1951

(2)It extents to (a) the permanently-settled areas of the districts of Goalpara and Garo Hills and the Karimganj subdivision of the Cachar district and (b) the Lakhiraj estates within the boundaries of a permanently-settled estate, and (c) the acknowledged estates' in the Bijni and Sidli Duars settled with the Rajas of Bijni and Sidli.