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] [Entire Act]

State of Rajasthan - Section

Section 8 in The Rajasthan Land Reforms and Resumption of Jagirs Rules, 1954

8. Objections against findings.

- The Jagirdar and every person representing the Government as aforesaid may, if they so desire, lodge objections against such findings before the Collector within fifteen days of the receipt of a copy thereof under rule 7.