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 5] [Entire Act]

State of Assam - Subsection

Section 5(1) in The Assam Alienation of Land (Regulation) Act, 1980

(1)The sanction referred to in Section 4 may be withheld if-
(a)the transferee is, in the opinion of the Collector, unsuitable, or
(b)the proposed alienation is in the opinion of the Collector, prejudicial to the public interest.