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 191(1)] [Section 191] [Entire Act]

State of Gujarat - Subsection

Section 191(1)(c) in The Gujarat Panchayats Act, 1993

(c)every sum which would have been assessable on any land as land revenue had there been no alienation of the land revenue: