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 167(1)] [Section 167] [Entire Act] Union of India - Subsection Section 167(1)(d) in The Tripura Land Revenue And Land Reforms Act, 1960 (d)whether such excess land is held by him as a raiyat or as an under-raiyat or as a mortgagee with possession;