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]

State of Assam - Section

Section 36 in The Assam Highway Act, 1989

36. Arrear of betterment tax to be recovered as arrears of land revenue.

- Arrears of betterment tax shall be realised in the manner provided for the recovery of arrears of land revenue.