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 117I] [Entire Act] State of Gujarat - Subsection Section 117I(4) in The Bombay Land Revenue Code, 1879 (4)He shall then fix standard rates for each class of land in each group on a consideration of 4[the relevant factors as provided] in sub-section (2) of section 117G.