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 1] [Entire Act]

State of Rajasthan - Section

Section 71 in Rajasthan Land Revenue Act 1956

71. Decision according to award.

- If the Revenue Court or officer making the reference does not see cause to remit the award or any of the matters referred to arbitration for reconsideration, and if no application has been made to set aside the award, or if such application has been refused, such Court or officer shall decide the dispute in accordance with the award or, if the award has been submitted in the form of a special case, according to its or his own opinion in such case.