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 49(2)] [Section 49] [Entire Act]

State of Punjab - Subsection

Section 49(2)(b) in The Punjab Tenancy Act, 1887

(b)determine the value of the tenant's uncut and ungathered crops, and, on payment thereof by the landlord to the court or Revenue Officer, forthwith eject the tenant.