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 4A] [Entire Act]

NCT Delhi - Subsection

Section 4A(1) in The Delhi Land Reforms Rules, 1954

(1)Arrears of land revenue, if any, outstanding against a person entitled to receive compensation or against his predecessors-in-interest, shall be deducted by the Revenue assistant from the compensation payable to such person.