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 80] [Entire Act]

Union of India - Subsection

Section 80(c) in The Tripura Land Revenue And Land Reforms Act, 1960

(c)all sums declared by this Act or any other law for the time being in force to be recoverable as an arrear of land revenue.