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 15] [Entire Act]

State of Assam - Subsection

Section 15(8) in Goalpara Tenancy Act, 1929

(8)A person shall continue to be a settled raiyat of a village as long as he holds any land as a raiyat in that village and for one year thereafter.