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 19A] [Entire Act]

State of West Bengal - Subsection

Section 19A(4) in The Bengal Agricultural Debtors Act, 1936

(4)Any compensation and costs payable under an order under this section shall be recoverable as a public demand.