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 192] [Entire Act]

State of Gujarat - Subsection

Section 192(b) in Gujarat Panchayats Act, 1961

(b)if the village has come under summary settlement under the exemptions from Land Revenue (No.-l) Act, 1863 (Bombay II of 1863) or the Exemptions from Land Revenue (No-2) Act, 1863 (Bombay VII of 1863), and clause (a) of this section does not apply, the cess shall be fixed on the total annual assessment as settled for the purpose of summary settlement: and