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 24(2)] [Section 24] [Entire Act] State of Bihar - Subsection Section 24(2)(b) in Santhal Parganas Tenancy (Supplementary Provisions) Act, 1949 (b)When rent is not payable in respect of the holding or portion, a fee of one rupee: