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 5] [Entire Act]

State of West Bengal - Subsection

Section 5(5) in West Bengal Land Reforms Rules, (Bargadars) Rules, 1956

(5)The amount ordered to be paid by instalments shall be a charge on the land in respect of which the order has been made.