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 Haryana - Section

Section 18 in Land Revenue Assessment Rules, 1929

18. Particulars to be stated.

- In the report submitted under sub-section (2) of section 50 of the Act the Revenue-officer shall, inter alia, state clearly for each assessment circle :-
(a)the value of the true net assets as calculated by him ;
(b)the reassessment which he proposes; and
(c)the detailed rates by which he proposes to distribute it over different classes of land or crops.