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] [Entire Act]

Union of India - Section

Section 80 in The Tripura Land Revenue And Land Reforms Act, 1960

80. Recovery of other public demands.

The following moneys may be recovered under this Act in the same manner as an arrear of land revenue, namely:-
(a)rent, fees and royalties due to the Government for use or occupation of land or water or any product of land;
(b)all moneys falling due to the Government under any grant, lease or contract which provides that they shall be recoverable as arrears of land revenue;
(c)all sums declared by this Act or any other law for the time being in force to be recoverable as an arrear of land revenue.