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 4] [Entire Act]

Union of India - Subsection

Section 4(26) in The Ajmer Tenancy and Land Records Act, 1950

(26)"neg" means--
(a)a levy in kind imposed on a tenant as--
(i)seri, sawai-batti or any other kind of levy made on the division of the produce of a holding, or
(ii)kasas (dishes) of food or sweetmeats given on the occasion of marriage or any other ceremony or the money equivalent there of; or
(b)any other levy in kind over and above the rent payable by a tenant;