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] [Entire Act]

State of Manipur - Section

Section 59 in Manipur Land Revenue and Land Reforms Act, 1960

59. Land revenue to be first charge.

- Land revenue assessed on any land shall be the first charge on that land and on the crops, rents and profits thereof.