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 Bihar - Subsection

Section 24(3) in The Sakri Canals Irrigation Rules, 1952

(3)For the purposes of calculating the rates mentioned in this Rule any area less than 1/16th acre shall be charged as 1/16th acre and fraction of an anna shall be omitted from all calculations.