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 1] [Section 45] [Entire Act]

State of Gujarat - Subsection

Section 45(2) in The Bombay Tenancy and Agricultural Lands Act, 1948

(2)[ Notwithstanding the vesting of the estate in the State Government under subsection (1), the tenant holding the lands on lease comprised in the estate shall, save as otherwise provided in this Chapter, continue to have the same right and shall be subject to the same obligations, as they have or are subject under the preceding Chapters in respect of the lands held by them on lease.] [Sub-section (2) was added, by the Adaptation of Laws Order, 1950.]