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 57B(3)] [Section 57B] [Entire Act]

Bombay Presidency - Subsection

Section 57B(3)(b) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958

(b)entitle a landlord who has ceased to be a serving member of the armed forces (as a result of his being duly dismissed or discharged after a court martial or on account of bad character or as a result of desertion) or who has not been attested, to terminate the tenancy of his land under this section.