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 91] [Entire Act]

State of Rajasthan - Subsection

Section 91(5) in Rajasthan Registration Rules, 1955

(5)That, if the document is non-testamentary and relates to immovable property, and contains a map or plan, the description is sufficient for its identification and that it is accompanied by the prescribed number of true copies of the maps or plans. (Section 21).