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 61] [Entire Act]

State of Andhra Pradesh - Subsection

Section 61(2) in Andhra Pradesh (Telangana Area) Land Revenue Rules of 1951

(2)If a source is breached and wet cultivation is done by a Bhudki by stopping the water which is going waste wet assessment should not be charged.