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 2] [Entire Act]

State of Haryana - Subsection

Section 2(x) in The Haryana Relief of Agricultural Indebtedness Act, 1989

(x)any sum recoverable as arrears of land revenue other than which is due to a bank or a co-operative society;