Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 25(3)] [Section 25] [Entire Act] State of Mizoram - Subsection Section 25(3)(c) in Mizoram (Land Revenue) Rules, 2013 (c)Fifteen times of normal rate of land revenue will be charged from 7th year if the land remains uncultivated or developed.