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 15] [Entire Act]

State of Rajasthan - Subsection

Section 15(7) in Rajasthan Land Revenue Act 1956

(7)The divisions, districts, sub-division tehsils and sub-tehsils by whatever name locally designated existing at the commencement of this Act shall continue respectively to be the divisions, districts, sub-division tehsils and sub-tehsils as if constituted under this Act unless, other provision is made in respect thereof under or in pursuance of this Act.