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 1(2)] [Section 1] [Entire Act]

State of Haryana - Subsection

Section 1(2)(d) in Land Revenue Assessment Rules, 1929

(d)the actual share of the gross produce received by landowners in the case of crops, which are divided, and the rent payable on zabti crops.