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 15] [Entire Act]

State of Tamilnadu - Subsection

Section 15(2) in Tamil Nadu Requisitioning and Acquisition of Immovable Property Act, 1956

(2)Any amount payable to the Government under sub-section (1) shall be recoverable as if it were an arrear of land revenue.