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 2(3)] [Section 2] [Entire Act] Bombay Presidency - Subsection Section 2(3)(e) in The Bombay land Tenure Abolition laws (Amendment) Act, 1958 (e)a jagirdar, or, as the case may be, a cadet of his family,