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 18] [Entire Act]

State of Rajasthan - Subsection

Section 18(4) in The Rajasthan Imposition of Ceiling on Agricultural Holdings Rules, 1973

(4)The amount of price remaining outstanding against an allottee after the due date shall be recoverable as arrears of land revenue.