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 3(11)] [Section 3] [Entire Act]

Madras Presidency - Subsection

Section 3(11)(b) in Madras Estates Land Act, 1908

(b)sums lawfully payable to a landholder by a ryot as such on account of pasturage fees and fishery rents.