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 190] [Entire Act]

State of Karnataka - Subsection

Section 190(b) in Karnataka Land Revenue Act, 1964

(b)all moneys due to the State Government under any grant, lease or contract, which provides that they shall be recoverable as arrears of land revenue;