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 34] [Entire Act]

State of Bihar - Subsection

Section 34(3) in Bihar Land Reforms Rules, 1951

(3)Any excess payment under the second proviso to Section 30-A shall be recoverable from the intermediary as a public demand.]