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 62] [Entire Act]

Union of India - Subsection

Section 62(3) in The Ajmer Tenancy and Land Records Act, 1950

(3)In case of doubt, the Chief Commissioner may determine whether any levy is a levy prohibited by sub-section (1).