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 Jharkhand - Section

Section 37I in The Cess Act, 1880

37I. Term of, and Collector's power to reduce valuation.

- [(1)] [Renumbered as Section 37-I (1) by Act 1 of 1916.] The provisions of Section 36 with regard to the term of a valuation and of Section 37, with regard to the power of the Collector to reduce a valuation, shall apply to a valuation made under this chapter.
(2)[ Where any alteration has been made in the total annual value of any estate or tenure as the result of any decision under Sections 40, 104-H, 105, 105-A, or 106 of the [Bengal Tenancy Act, 1885] [Added by Act 1 of 1916.] or under Sections 61, 85, 86 or 81 of the Chotanagpur Tenancy Act, 1908. [or under Sections 47, 126, 128, 129 o 130 of the Orissa Tenancy Act, 1913] or under any other law for the time being in force, a corresponding correction shall be made in valuation-roll by the Settlement officer or by the Collector after its publication:Provided that no such correction shall be made after the beginning of the year in which the Board of Revenue have directed that the re-valuation shall take effect, unless the result of such correction is to reduce a valuation]