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] [Entire Act]

State of Rajasthan - Section

Section 43 in The Ajmer Abolition of Intermediaries and Land Reforms Rules, 1955

43.

The Compensation Commissioner shall maintain a register in A.I.Form 15 in which all entries in respect of payment of interim compensation shall be made. The voucher shall be prepared in AJ.Form 16.