Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 20(1)] [Section 20] [Entire Act] State of Rajasthan - Subsection Section 20(1)(b) in The Rajasthan Land Reforms and Acquisition of Land Owners Estates Act, 1963 (b)under sub-section (2) of section 15, within ninety days from the date of communication of such order, appeal to the Board.