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 34(3)] [Section 34] [Entire Act] State of West Bengal - Subsection Section 34(3)(h) in The West Bengal Non-Agricultural Tenancy Act, 1949 (h)that the land has been wrongly recorded in the settlement rent-roll as non-agricultural land; and