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 200] [Entire Act] Union of India - Subsection Section 200(b) in Cantonments Act, 1924 (b)farm the stallages, rents and fees leviable under clause (a) for any period not exceeding one year at a time.]