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 8] [Entire Act]

State of West Bengal - Subsection

Section 8(b) in The Land Registration Act, 1876

(b)name of the district on the revenue-roll of which the estate is borne, with the number which the estate bears on that roll, the annual amount of revenue for which it is liable, [and the number which the estate bears in Part I of the general register of revenue-paying lands for its own district] [Words repealed, by Bengal Act 2 of 1906 and E.B. & A. Act 1 of 1907, in the districts in respect of which any order is issued under clause (a) or clause (b) of Section 19A of the present Act.] ;