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 1] [Section 56(1)] [Section 56] [Entire Act]

State of Tamilnadu - Subsection

Section 56(1)(c) in Tamil Nadu Inam Estates (Abolition and Conversion into Ryotwari) Act, 1963

(c)the rent, if any, collected before the notified date by the landholder from the ryots in respect of the fasli year in which the inam estate is notified under this Act and any amount collected by the landholder from the ryots in excess of the rent determined [before the notified date] [Inserted by section 7(i)(b) of the Tamil Nadu Act 2 of 1966.] under the [Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.] Estates Land (Reduction of Rent) Act, 1947 ([Tamil Nadu] [Substituted for 'Madras' by the Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.] Act XXX of 1947), and outstanding to the credit of the ryots on the first day of the fasli year.