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 154] [Entire Act]

State of Uttar Pradesh - Subsection

Section 154(3) in The United Provinces Tenancy Act, 1939

(3)The Collector shall not be made a defendant in any suit in respect of an amount for the recovery of which an order has been passed under this section.