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 93(2)] [Section 93] [Entire Act] State of Gujarat - Subsection Section 93(2)(b) in The Gujarat Tenancy and Agricultural Lands (Vidarbha Region and Kutch) Area Act, 1958 (b)such annual rent as the [Mamlatdar] [This word was substituted for the word 'Tahsildar' by Schedule III, Clause 1.] may decide to be reasonable;