Section 43(1)(b) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958
(b)Where the tenant is entitled to purchase a part of the land held by him as tenant, he shall, subject to the rules made by the State Government in this behalf, choose the area and location of the land to be purchased from the landlord and state in the offer the part which he has so chosen for being purchased: