Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 216(1)] [Section 216] [Entire Act] State of Gujarat - Subsection Section 216(1)(b) in The Bombay Land Revenue Code, 1879 (b)the costs of the levy of a cess under section 93 of the Bombay Local Boards Act, 1923 (Bombay VI of 1923);