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 62(2)] [Section 62] [Entire Act] State of Rajasthan - Subsection Section 62(2)(ii) in Ajmer Abolition of Intermediaries And Land Reforms Act, 1955 (ii)been cultivated personally by the landholder. no rent shall be payable for the period of such cultivation.