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 Manipur - Section

Section 112 in Manipur Land Revenue and Land Reforms Act, 1960

112. Maximum rent.

- The rent payable by a tenant in respect of any land held by him shall not exceed,-
(a)where the rent is payable in kind as a share of the produce, one-fourth of the produce of such land or its value estimated in the prescribed manner if plough cattle for the cultivation of such land is supplied by the landowner and one-fifth of such produce or its value as so estimated the plough cattle is not supplied by the landowner;
(b)in any other case, four times the land revenue payable in respect of the land.