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 21] [Entire Act]

State of Gujarat - Subsection

Section 21(3) in The Mamlatdars' Courts Act, 1906

(3)Recovery of costs awarded. - Where the Mamlatdar awards costs together with costs of execution, shall be recoverable from the party ordered to by them as an arrear of land-revenue.