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 2] [Section 1] [Entire Act]

State of Tamilnadu - Subsection

Section 1(3) in Tamil Nadu Estates (Abolition and Conversion Into Ryotwari) Act, 1948

(3)It applies to all estates as defined in section 3, clause (2), of the [Tamil Nadu] [Substituted for the word 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by clause 3 of and the Schedule to, the Madras Adaptation of Laws Order, 1957.] Estates Land Act, 1908 ([Tamil Nadu] [Substituted for the word 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by clause 3 of, and the Schedule to, the Madras Adaptation of Laws Order, 1957.] Act I of 1908), except inam villages which became estates by virtue of the Tamil Nadu Estates Land (Third Amendment) Act, 1936 (Tamil Nadu Act XVIII of 1936).