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 32K(1)] [Section 32K] [Entire Act]

State of Punjab - Subsection

Section 32K(1)(iv) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(iv)efficiently managed farms which consist of compact blocks on which heavy investment or permanent structural improvements have been made and whose break-up is likely to lead to a fall in production;