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] [Entire Act]

State of Bihar - Section

Section 29 in The Cess Act, 1880

29. Computation of annual value of land comprised in a subordinate tenure in a summarily valued estate or tenure.

- When the land contained in any estate or tenure has been summarily valued by the Collector in the manner provided by clause (a) of Section 27, the annual value of any portion of such land which is comprised within a tenure subordinate to such estate or tenure shall be determined according to the following rules:-
(1)When the subordinate tenure comprises the whole of the estate or superior tenure, the annual value of the subordinate tenure shall be taken to be the same as that of the estate or superior tenure.Example. - An estate paying a revenue of Rs. 80 is summarily valued by the Collector, under clause (a) of Section 27, at Rs. 200. The whole estate is let in patni for a rent of Rs. 120.The annual value of the patni tenure will be Rs. 200.
(2)When the subordinate tenure comprises a part only of the land constituting the estate or superior tenure-
(a)the difference between the annual value of the estate or superior tenure, and the revenue of rent payable in respect of such estate or superior tenure, shall first be ascertained;
(b)next, the ratio which such difference bears to such revenue or rent shall be ascertained;
(c)then the amount which bears the same ratio to the rent payable in respect of the subordinate tenure shall be ascertained;
(d)half of the amount so ascertained shall be added to the rent payable in respect of the subordinate tenure and the result shall be taken to be the annual value of the subordinate tenure.
Example A. - An estate paying revenue of Rs. 60 is summarily valued by the Collector under clause (a) of Section 27 at Rs. 100. A part only of the estate is let in patni for a rent of Rs. 37.8.The difference between the annual value of the estate (Rs. 100) and the revenue paid in respect of it (Rs. 60) is (Rs. 40). The difference bears a ratio of two-third to this revenue (Rs. 60).The amount which bears the same ratio (two-third) to the rent payable in respect of the patni Rs. 37.8 is Rs. 25;add half of Rs. 25 to the rent payable in respect of the patni tenure and the result (Rs. 37.8 + Rs. 12.8)= Rs. 50 will be the annual value of the patni tenure.Example B. - Within the patni tenure paying at rent of Rs. 37.8 as in Example A is darpatni tenure paying a rent of Rs. 27.The difference between the annual value of the patni tenure ascertained as above (Rs. 50) and the rent payable in respect of the patni (Rs. 37.8) is Rs. 12.8, which bears a [ratio] [Substituted by Act 1 of 1903 for 'rate'.] of one-third to the said rent.The amount which bears the same ratio (one-third) to be payable in respect of the darpatni (Rs. 27) is Rs. 9;add half of Rs. 9 to the rent payable in respect of the darpatni, and the result (Rs. 27 + Rs. 4.8)=Rs. 31.8 will be the annual value of the darpatni tenure.