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 32] [Entire Act]

State of Tamilnadu - Subsection

Section 32(2) in Tamil Nadu Inam Estates (Abolition and Conversion into Ryotwari) Rules, 1965

(2)The payments referred to in sub-rule (1) shall be, subject to adjustment, as provided in sub-section (2) of section 49 and shall be made before the end of the fasli year, to which they relate.