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 101A] [Entire Act]

State of Punjab - Subsection

Section 101A(1) in The Punjab Land Revenue Act, 1887

(1)When any two or more estates are subject to river action and the limits of any such estates are by any law, custom, decree or order applicable thereto, liable to vary according as variations may from time to time occur in the course or action of such river, the [State Government] may [-] [The words 'in its discretion' were omitted by the Government of India (Adaptation of Indian Laws) Order, 1937.]order a permanent boundary line to be fixed between any such estates or such portion thereof as are liable to river action.