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 36] [Entire Act]

State of Rajasthan - Subsection

Section 36(2) in The Rajasthan Land Reforms and Resumption of Jagirs Act, 1952

(2)The interim compensation and rehabilitation grant payable under sub-section (1) shall be deemed to be a part of the compensation and rehabilitation grant payable under this Act.