Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 158(2)] [Section 158] [Entire Act] State of Haryana - Subsection Section 158(2)(viii) in The Punjab Land Revenue Act, 1887 (viii)the claim of any person to be liable for an assessment of land-revenue or of any other revenue assessed under this Act ;