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 100] [Entire Act]

State of Jharkhand - Subsection

Section 100(1) in Estates Partition Act, 1897

(1)If two or more estates come into the possession of one proprietor or of the same body of proprietors such proprietor or body of proprietors may, after being recorded as proprietors, apply to have the estates united and to hold them as a single estate.