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 38] [Entire Act]

State of Rajasthan - Subsection

Section 38(1) in The Rajasthan Land Revenue (Survey, Record & Settlement) (Government) Rules, 1957

(1)Any person claiming land free of rent, which is not recorded as such in the record-of right prepared during the last settlement, shall be bound to prove his claim to hold such land free of rent.