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 7] [Entire Act]

State of Madhya Bharat - Subsection

Section 7(3) in The Madhya Bharat Abolition of Jagirs Act, Samvat 2008

(3)All sums recoverable under sub-section (2) shall be realised as arrears of land-revenue.