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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(8) in The Rajasthan Land Acquisition Rules, 1956

(8)A memorandum of the statement of the witnesses shall be made and signed by the Collector and shall form part of the record.