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 4] [Entire Act]

State of Punjab - Subsection

Section 4(3) in The Punjab Betterment Charges and Acreage Rates Rules, 1955

(3)[ Value of the land of landowner or any occupancy tenant will be taken as 30 times his net assets.] [Punjab Government Notification dated 10.19.1956.]