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 71A] [Entire Act]

State of Punjab - Subsection

Section 71A(2) in The Punjab Land Revenue Rules

(2)The charges mentioned at (i) to (iv) above will be deemed 'other charges' under section 98 (a) of the Punjab Land Revenue Act, 1887, and as such shall be recoverable as arrears of land-revenue when the packet containing copies of revenue records sent by value payable post is refused by an applicant.]