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 Kerala - Subsection

Section 5(a) in Kerala Government Land Assignment Act, 1960

(a)when the time fixed in the notification under subsection (1) of Section 4 has elapsed and no objection has been preferred; or