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 32PPP(1)] [Section 32PPP] [Entire Act]

State of Gujarat - Subsection

Section 32PPP(1)(i) in The Bombay Tenancy and Agricultural Lands Act, 1948

(i)any land has been at the disposal of the Collector under section 32P on account of the purchase of the land by the tenant thereof having become in-effective under sub-section (2) of section 32G by reason of the tenant failing to appear before the Tribunal or making a statement expressing his unwillingness to purchase the land, and