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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(1) in The Rajasthan Holdings (Consolidation and Prevention of Fragmentation) Act, 1954

(1)The State Government may, after such inquiry as it deems fit, provisionally settle for any class of land in any notified area, the minimum area that can be cultivated profitably as a separate plot.