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 15A] [Entire Act]

State of Gujarat - Subsection

Section 15A(1) in The Gujarat Prevention of Fragmentation and Consolidation of Holdings Act, 1947

(1)The Consolidation Officer shall after, giving due notice to the land owners concerned and the village committee, visit each of the concerned villages and shall, in consultation with the village committee, proceed to prepare a scheme for the consolidation of holdings which shall include such statements, records and maps as may be prescribed.