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 30] [Entire Act]

State of Haryana - Subsection

Section 30(2) in Land Revenue Assessment Rules, 1929

(2)The headmen of each estate shall be given a memorandum showing the future assessment of the estate, and any additional particulars deemed necessary.