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 7G] [Entire Act]

State of Bihar - Subsection

Section 7G(iii) in Bihar Land Reforms Rules, 1951

(iii)the proprietor's private lands or privileged lands or other lands let out under a temporary lease referred to in clauses (a) or (b) of subsection (1) of Section 6, were in the possession of such temporary lessee on the date of vesting;