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 35(1)] [Section 35] [Entire Act]

NCT Delhi - Subsection

Section 35(1)(a) in The Delhi Land Reforms Rules, 1954

(a)The valuation of the portion allotted to each party shall be proportionate to his share in the holding.