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]

Chota Nagpur Division - Subsection

Section 6(3) in Chota Nagpur Tenancy Act, 1908

(3)In determining whether a tenant is a tenure-holder or Raiyat, the Court shall have regard to,-
(a)local custom, and
(b)the purpose for which the right of tenancy was originally acquired.