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 Bihar - Section

Section 39 in The Bengal Land-Revenue Sales Act, 1859

39. Common and special registry.

- There shall be two sets of registers- one for common registry and one for special registry.Common registry shall secure such tenures and farms against any auction-purchaser at a sale for arrears of revenue except the Government.Special registry shall secure such tenures and farms against any auction-purchaser at a sale for arrears of revenue including the Government.