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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(d) in The Rajasthan Land Revenue (Allotment, Conversion & Regularisation of Agricultural Land for Residential, Commercial and Public Utility Purposes in Urban Areas) Rules, 1981

(d)If the land in question is situated inside a mandi area or within such distance therefrom as is notified under the Rajasthan Colonisation Act 1954 (Act 27 of 1954). unless prior consent of the Mandi Development Committee having jurisdiction has been obtained.