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 2] [Entire Act]

State of Tamilnadu - Subsection

Section 2(6) in Tamil Nadu Irrigation (Levy of Betterment Contribution) Act, 1955

(6)"notification" means a notification published in the [Fort. St. George Gazette] [Now the Tamil Nadu Government Gazette.];[(6-A) "notified work" means any irrigation or drainage work executed on or after the 1st January 1947, and notified by the Collector of the district in the District Gazette;] [Inserted by section 2(v) of the Tamil Nadu Irrigation (Levy of Betterment Contribution) Amendment Act, 1963 (Tamil Nadu Act 32 of 1963).]