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 66A(2)] [Section 66A] [Entire Act]

State of Gujarat - Subsection

Section 66A(2)(iv) in The Bombay Tenancy and Agricultural Lands Act, 1948

(iv)the applicant shall pay to the neighbouring holder -