Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 108] [Entire Act] State of Tamilnadu - Subsection Section 108(e) in Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961 (e)any application for revision by the High Court under section 83 shall be ten rupees;