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 72C(2)] [Section 72C] [Entire Act] State of Gujarat - Subsection Section 72C(2)(a) in The Bombay Tenancy and Agricultural Lands Act, 1948 (a)call for the details of such land in the prescribed form from the Tribunal within whose jurisdiction the land is situate;