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 22] [Entire Act]

State of Madhya Bharat - Subsection

Section 22(b) in The Madhya Bharat Abolition of Jagirs Act, Samvat 2008

(b)III the case of a sub-tenant of a Maurusi tenant. - An amount equal to six times the net annual income of the Maurusi tenant from that land.