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 86] [Entire Act]

NCT Delhi - Subsection

Section 86(2) in The Delhi Lands Reforms Act, 1954

(2)Where a Bhumidhar has been ejected, his rights in the holding shall be extinguished and the land shall become vacant land.