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]

Chota Nagpur Division - Section

Section 112 in Chota Nagpur Tenancy Act, 1908

112. Note of decisions in record-of-rights - A note of all decisions under Clause (8) and decisions on appeal under clause (10) of Section 111 shall be made in record-of-rights as finally published under Section 83 and such note shall be considered as part of the record.