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 74] [Entire Act]

State of Kerala - Subsection

Section 74(2) in Kerala Land Reforms Act, 1963

(2)Any tenancy created in contravention of the provisions of Sub-section (1) shall be invalid.Rights and Liabilities of Kudikidappukars