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 12] [Entire Act]

State of Assam - Subsection

Section 12(i) in Assam State Acquisition of Zamindaries Act, 1951

(i)Any sum which was payable but such proprietor or tenure-older as land revenue or cesses to the State Government in respect of such estate or tenure, calculated on the basis of an average of such revenue or cesses payable for the 15 agricultural years preceding the date of vesting :