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 76] [Entire Act]

State of Karnataka - Subsection

Section 76(3) in Karnataka Panchayat Raj Act, 1993

(3)Any contribution directed to be paid under sub-section (1) shall be recoverable as an arrears of land revenue.