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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(ix) in The Rajasthan Land Revenue (Allotment of Unculturable Waste Land For Development of Private Forest) Rules, 1986

(ix)'Religious and charitable institutions' means a religious and/or Charitable Trust registered under the provisions of Rajasthan Public Trust Act, 1959, of Indian Trust Act, 1882 or any other analogous law for the time being in force.