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 2] [Entire Act]

State of Gujarat - Subsection

Section 2(7) in Gujarat Surviving Alienations Abolition Act, 1963

(7)"assessment" in relation to any land means-
(a)the assessment fixed on the land under the law relating to land revenue applicable to the land immediately before the commencement of this Act, and
(b)where no such law was in existence or no assessment was fixed on the land, the amount which would have been fixed as assessment on the land under section 52 of the Code, had the Code been applicable;