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 17(2)] [Section 17] [Entire Act]

State of Punjab - Subsection

Section 17(2)(d) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(d)the reduction or remission of rent, if any, or other advantage secured by the tenant in consideration of the improvements made by him.