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 8] [Entire Act]

State of Tamilnadu - Subsection

Section 8(2) in Tamil Nadu Panchayats (Acquisition and Transfer of Immovable Property) Rules, 2000

(2)The lease-deed shall be in Form III(b) in Schedule III with such variations as circumstances may require.