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 27] [Entire Act]

State of Haryana - Subsection

Section 27(4) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(4)Interest at the rate of two and a half per cent per annum shall be payable on the amount of any instalment which is not paid within time from the date when the instalment became due.