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 11] [Entire Act]

State of Haryana - Subsection

Section 11(4) in The Haryana Rural Development Act, 1986

(4)If the amount of cess retainable by the Government under sub-section (1), has not been paid by, or has been refunded to, any dealer the same shall be recoverable by the Government as arrear of land revenue.