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 38(4)] [Section 38] [Entire Act]

Bombay Presidency - Subsection

Section 38(4)(a) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958

(a)in such manner as will result in leaving with a tenant, after termination, less than half the area of the land leased to him: