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 18] [Entire Act]

State of Rajasthan - Subsection

Section 18(4) in The Rajasthan Colonisation (Temporary Cultivation Leases) Conditions, 1955

(4)No compensation shall be payable to the tenant for any surrender under this condition but no lease-money or other outgoings shall be chargeable from him according to the area of the land surrendered.