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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(2) in The Rajasthan Land Reforms and Acquisition of Land Owners Estates Act, 1963

(2)Where a landowner has furnished a statement under sub-section (1), the annual average of rental income mentioned therein from the estate, shall, subject to the provisions of sub-section (3), be deemed to be the rental-income therefrom for the purpose of assessment of land revenue thereon.