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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(5) in The Rajasthan Lands Summary Settlement Act, 1953

(5)Any person aggrieved by the decision of the Settlement Officer under sub-section (3) or sub-section (4) may bring in a competent court, a suit for the determination of his claim on the basis of title.