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 16(1)] [Section 16] [Entire Act] State of Rajasthan - Subsection Section 16(1)(d) in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955 (d)Area of land in the Estate held rent-free or at a favourable rate of rent by the Guzaredar claiming maintenance allowance.