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 117(1)] [Section 117] [Entire Act] Union of India - Subsection Section 117(1)(e) in The Ajmer Tenancy and Land Records Act, 1950 (e)which is not resumable under the terms of the grant; or