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 121] [Entire Act]

State of Jharkhand - Subsection

Section 121(l) in Estates Partition Act, 1897

(l)generally, for the guidance of officers in conducting partition or making a survey and preparing a record of existing rents and other assets of land under this Act.