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 85] [Entire Act]

State of Gujarat - Subsection

Section 85(1) in The Bombay Land Revenue Code, 1879

(1)Every superior holder of an alienated village or of an alienated share of a village, in which there are a hereditary patel and a [Village Accountant] shall receive his dues on account of rent or land revenue, from the inferior holders through such patel and accountant.