Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 3(6)] [Section 3] [Entire Act] State of Rajasthan - Subsection Section 3(6)(a) in The Rajasthan Kasar Bhom Abolition Act, 1961 (a)affect or be deemed to preclude the payment to a Kasar Khwar of any amount due to him by way of Kasar Bhom for any period previously to the appointed date, or