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 6(1)] [Section 6] [Entire Act] State of Kerala - Subsection Section 6(1)(b) in Kerala Land Reforms Act, 1963 (b)he or his predecessor-in-interest was holding the property comprised in the mortgage as verumpattamdar on or after the first day of Chingam, 1111; and