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 29(1)] [Section 29] [Entire Act] State of Chattisgarh - Subsection Section 29(1)(a) in Chhattisgarh Minor Mineral Rules, 1996 (a)dead rent shall be charged at the rates specified in Schedule IV;