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]

Union of India - Section

Section 32 in THE INDIAN BOILERS ACT, 1923

32. Recovery of fees, etc. —

All fees cost and penalties levied under this Act shall be recoverable as arrears of land revenue.