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 20] [Entire Act]

State of Uttar Pradesh - Subsection

Section 20(2) in The Jaunsar-Bawar Zamindari Abolition and Land Reforms Act, 1956

(2)The rental income shall consist of the rent payable by the tenant-
(a)in cash; or
(b)where the rent is not payable in cash the cash value of rent payable as commuted and determined under Section 10.