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 32A] [Entire Act]

State of Punjab - Subsection

Section 32A(2) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(2)For the purpose of computing the permissible limit under sub-section (1), the provisions of clauses (d) and (e) of sub-section (2) of section 3 shall not apply.