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 9] [Section 3A] [Entire Act]

State of West Bengal - Subsection

Section 3A(3) in West Bengal Land Reforms Act, 1955

(3)Every intermediary,—
(a)whose land held in his khas possession has vested in the State under sub-section (1), or
(b)whose estates or interests, other than land held in his khas possession, have vested in the State under sub-section (1), shall be entitled to receive an amount to be determined in accordance with the provisions of section 14V.