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 7(2)] [Section 7] [Entire Act] State of Jammu-Kashmir - Subsection Section 7(2)(c) in Jammu and Kashmir Agrarian Reforms Act, 1976 (c)land held by a tiller paying rent at village rates (hasab-partadeh) with or without malikana or by a tiller, who is an occupancy tenant, shall not be resumed;