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 41] [Entire Act]

State of Rajasthan - Subsection

Section 41(1) in The Rajasthan Land Reforms and Resumption of Jagirs Rules, 1954

(1)In the case referred to in clause be of sub-section (1) of section 36 of the Act.The amount of interim compensation that may be ordered to be paid under that section shall not exceed one-tenth of the estimated amount of compensation.