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 7] [Entire Act]

State of Bihar - Subsection

Section 7(2) in Bihar Agriculture Land (Conversion for Non-Agriculture Purposes) Act, 2010

(2)In case a land falling in the exempt category originally as provided in subsection (1), is subsequently put to such use for which no exemption is permissible, conversion fees will be charged as per the provisions of this Act.