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 3(6)] [Section 3] [Entire Act] Bengal Presidency - Subsection Section 3(6)(b) in Land Registration Act, 1876 (b)any survey made [by any Government] which may be adopted [by the State Government] by notification in the [Official Gazette] , as defining mauzas for the purposes of this clause in any specified area;