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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(1) in The Rajasthan Land Revenue (Surcharge) Act, 1960

(1)'Chahi land' shall mean land irrigated from the waters of a well and recorded as such in the assessment parcha and the current annual registers;