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 3] [Entire Act]

State of Rajasthan - Subsection

Section 3(a) in The Rajasthan Land Reforms and Acquisition of Land Owners Estates Rules, 1964

(a)Scrutinise the inventories in respect of every landowner residing in his district and prepare a statement of the lands liable to assessment under section 3 of the Act;