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] [Entire Act]

Vindhya Province - Section

Section 36 in The Abolition of Jagirs and Land Reforms Rules, 1953 (Vindhya Pradesh)

36.

If the compensation payable to a Jagirdar has not been determined within a period of nine months from the date of resumption, the Jagirdar will be entitled to apply for interim compensation.