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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(2) in Rajasthan Agricultural Loans Act, 1956

(2)to landholders and tenants of land —
(a)for the purchase of seed, manure, fodder, cattle, agricultural implements of Persian wheels, or
(b)for the relief of distress, or
(c)for any other purpose connected with agricultural objects including the purchase of rights in land, or for any other work connected with cattle breeding which adds materially to the occupation of cattle breeding.