Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(1)] [Section 4] [Entire Act] State of Tamilnadu - Subsection Section 4(1)(d) in Tamil Nadu Irrigation (Levy of Betterment Contribution) Act, 1955 (d)Block D shall consist of contiguous lands of wet taram 7 and above. (2) Dry lands shall be classified according to the corresponding wet taram rates.