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 31(3)] [Section 31] [Entire Act]

State of Maharashtra - Subsection

Section 31(3)(ii) in The Maharashtra Tenancy and Agricultural Lands Act, 1948

(ii)by the successor-in-title of a widow within one year from the date on which her interest in the land ceases to exist;