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] [Entire Act]

State of Madhya Pradesh - Section

Section 60 in The M.P. Land Revenue Code, 1959

60. [ Assessment of un-assessed land. [Substituted by M.P. Act No. 23 of 2018]

- All lands on which the assessment has not been made, the assessment of land revenue shall be made by the Collector in accordance with rules made under this Code.][Chapter VII [Substituted by M.P. Act No. 23 of 2018] Land Survey