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 5(1)] [Section 5] [Entire Act] State of Assam - Subsection Section 5(1)(b) in The Assam Evacuee Property Act, 1951 (b)where the evacuee property consists of land or homestead used for or in connection with agricultural purposes-for a period extending beyond the 7th day of February, 1951.