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 63] [Entire Act]

State of Karnataka - Subsection

Section 63(3) in Karnataka Land Reforms Act, 1961

(3)In the case of a family the ceiling area shall be applied to the aggregate of the lands held by all the members of the family, including the ‘stridhana’ land.