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 101A] [Entire Act]

State of Punjab - Subsection

Section 101A(4) in The Punjab Land Revenue Act, 1887

(4)No such boundary line shall be deemed to have been permanently fixed until it has been approved by the Financial Commissioner.