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 1] [Entire Act]

State of Gujarat - Section

Section 102 in The Bombay Land Revenue Code, 1879

102.

[Assessment so made not leviable without the sanction of Provincial, Government. But may be fixed, with or without modification, by the Provincial Government for a term of years.] Repealed by Bombay XX of 1939, section 6.