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 3] [Entire Act]

Union of India - Section

Section 11 in The Land Improvement Loans Act, 1883

11. Exemption of improvements from assessment to land revenue.

- When land is improved with the aid of a loan granted under this Act, the increase in the value derived from the improvement shall not be taken into account in revising the assessment of land-revenue on the land :Provided as follows -
(1)where the improvement consists of the reclamation of waste-land or of the irrigation of land assessed at unirrigated rates, the increase may be so taken into account after the expiration of such period as may be fixed by rules to be framed by the [State] [Substituted by Adaptation of Laws Order, 1950, for 'Provincial'.] Government. [* * *] [The words 'with the approval of the Governor-General is Council', repealed by Act 8 of 1906, section 5.]
(2)nothing in this section shall entitle any person to call in question any assessment of land-revenue otherwise than as it might have been called in question if this Act had not been passed :