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 13] [Entire Act]

Vindhya Province - Subsection

Section 13(ii) in The Abolition of Jagirs and Land Reforms Rules, 1953 (Vindhya Pradesh)

(ii)In the case of any other land, the land will be held as a pattedar tenant at the village rate.