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 13] [Entire Act]

Bengal Presidency - Subsection

Section 13(c) in The Bengal Patni Taluks Regulation, 1819

(c)he shall be entitled to possession of the taluk or a share or a portion thereof as mortgagee of the talukdar, and to retain possession of it as such until the debt, with the interest due thereon, has been discharged.