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 3] [Entire Act]

Union of India - Subsection

Section 3(1) in The Government Management of Private Estates Act, 1892

(1)to levy on all private estates under Government management a rate not exceeding five per cent.on the gross income, calculated as nearly as may be possible, to cover-
(a)the cost of all Government establishments in so far as they may be employed in the supervision or management of such estates other than establishment specially entertained for the supervision or management of any particular estate or group of estates, and
(b)all contingent expenditure incurred in consequence of such supervision or management;