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 4(2)] [Section 4] [Entire Act] State of Jammu-Kashmir - Subsection Section 4(2)(ii) in Jammu and Kashmir Agrarian Reforms Act, 1976 (ii)such displaced person cultivated personally the land in at least one village in Kharif, 1971.