Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32P(2)] [Section 32P] [Entire Act] State of Gujarat - Subsection Section 32P(2)(ix) in The Bombay Tenancy and Agricultural Lands Act, 1948 (ix)any person not being an agriculturist, who intends to take to the profession of agriculture: