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 3(15)] [Section 3] [Entire Act] State of Tamilnadu - Subsection Section 3(15)(b) in Malabar Tenancy Act, 1929 (b)the liability of the transferor to pay to the transferee interest on the kanartham unless otherwise agreed to by the parties;