Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 140] [Entire Act] State of Assam - Subsection Section 140(4) in Goalpara Tenancy Act, 1929 (4)Nothing in this section shall affect that right of any person to recover from the plaintiff money paid to him under sub-Section (3).