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 17A] [Entire Act] State of Tamilnadu - Subsection Section 17A(c) in The Tamil Nadu Bhoodan Yagna Act, 1958 (c)the donor or his legal heirs shall be competent to transfer such alternate land;