Section 5(1)(d) in The Maharashtra Merged Territories and Areas (Jagirs Abolition) Act, 1954
(d)in the case of land held by a permanent holder, such permanent holder, shall be primarily liable to the State Government for the payment of land revenue due in respect of such land and shall be entitled to all the rights and shall be liable to all the obligations in respect of such land as an occupant under the Code or any other law for the time being in force: