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 7A(2)] [Section 7A] [Entire Act] State of Haryana - Subsection Section 7A(2)(b) in The Pepsu Tenancy and Agricultural Lands Act, 1955 (b)from an area of fifteen standard acres, if the area under the personal cultivation of the tenant exceeds fifteen standard acres :