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 5] [Entire Act]

State of Kerala - Subsection

Section 5(3) in Kerala Grants and Leases (Modification of Rights) Act, 1980

(3)Any revision of assessment or rent under sub-section (1) shall be in accordance with such principles as may be prescribed.