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 79] [Entire Act]

State of Kerala - Subsection

Section 79(3) in Kerala Land Reforms (Tenancy) Rules, 1970

(3)A copy of such notice shall also be published-
(a)on the notice boards of the office of the Land Tribunal, the Village Office of the village in which the kudikidappu to which the application for purchase relates is situate, and the office of the local authority within whose jurisdiction such kudikidappu is situate; and
(b)by affixture on the land in which such kudikidappu is situate,