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 152(2)] [Section 152] [Entire Act] State of Manipur - Subsection Section 152(2)(ii) in Manipur Land Revenue and Land Reforms Act, 1960 (ii)the total area held by the lessee exceeds the limit of a family holding.