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 56(1)] [Section 56] [Entire Act]

State of Kerala - Subsection

Section 56(1)(l) in Kerala Land Reforms (Tenancy) Rules, 1970

(l)the relative priority of the holders of encumbrances or persons entitled to maintenance or alimony, if any.