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 4] [Entire Act]

State of Tamilnadu - Subsection

Section 4(c) in Malabar Tenancy Act, 1929

(c)"net produce", in respect of any wet land means the produce remaining after deducting the cultivation expenses from the gross produce.