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 32(4)] [Section 32] [Entire Act] State of Maharashtra - Subsection Section 32(4)(a) in The Maharashtra Tenancy and Agricultural Lands Act, 1948 (a)the tenant-purchaser shall in respect of such land, be liable to pay the full land revenue leviable thereon, and