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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(11) in The Rajasthan Lands Special Irrigation Charges Rules, 1954

(11)interest charges payable in respect of advances made in cash, free of interest, to tenants for the purposes of cultivation and harvesting.
(j)Any other expression which is used in these Rules and is not defined in the The Rajasthan Lands Special Irrigation Charges Act, 1953, or the Rules thereunder shall have the same meaning as is assigned to it in the The Rajasthan Lands Special Irrigation and Drainage Act, 1954 or any subsequent amendment thereof.