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 24] [Entire Act]

State of Kerala - Subsection

Section 24(15) in Kerala Land Assignment Rules, 1964

(15)That no land value and survey and demarcation charges shall be recovered from the assignee belonging to Scheduled Castes and Scheduled Tribes [xxxx] [Omitted by G.O. (PJ 285/66/Rev.dated 17-05-1996.]