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 18(4)] [Section 18] [Entire Act] State of Tamilnadu - Subsection Section 18(4)(i) in Tamil Nadu Estates (Abolition and Conversion Into Ryotwari) Act, 1948 (i)in every case, to levy the appropriate assessment thereon; and