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 6] [Entire Act]

State of Punjab - Subsection

Section 6(3) in The Pepsu Tenancy and Agricultural Lands Rules, 1958

(3)In every case of intimation, under the proviso to sub-rule (1) the Collector receiving the intimation shall inform the Collectors of other districts in which the land of the landowner is situated about the particulars of reservation.