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 22] [Entire Act]

Union of India - Subsection

Section 22(c) in The Ajmer Tenancy and Land Records Act, 1950

(c)under the provisions of this Act, acquires hereditary rights, shall be called a hereditary tenant.