Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 31(3)] [Section 31] [Entire Act] State of Maharashtra - Subsection Section 31(3)(ii) in The Maharashtra Prevention of Fragmentation and Consolidation of Holdings Act, 1947 (ii)to the owner of the adjoining holding who cultivates his land personally; or