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 28] [Entire Act]

State of Bihar - Subsection

Section 28(d) in Santhal Parganas Tenancy (Supplementary Provisions) Act, 1949

(d)Provision for landless labourers who are bona fide permanent residents of the village and are recorded for a dwelling house in the village.