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 8(1)] [Section 8] [Entire Act] State of Assam - Subsection Section 8(1)(a) in Goalpara Tenancy Act, 1929 (a)when rent is payable in respect of the permanent tenure-a fee of two per cent on the annual rent thereof: