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 51] [Entire Act]

State of Rajasthan - Subsection

Section 51(2) in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955

(2)The Sub-Divisional Officer after giving notice in A.I. Form 25 to the tenant and the Intermediary and after giving the parties an opportunity of being heard issue a lease in A.I. Form 26.