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 62A in The Rajasthan Tenancy (Board Of Revenue) Rules, 1955

62A. Determination of part in cases under Section 177.

- In the case of a decree or order under Section 177, ejectment shall be ordered from the area in respect of which the detrimental act or breach of condition is committed.