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 1] [Section 5] [Entire Act]

State of Assam - Subsection

Section 5(1) in Assam (Temporarily Settled Areas) Tenancy Act 1971

(1)A person who for a period of not less than 3 years has continuously held land as a tenant shall have a right of occupancy in that land.