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 13] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 13(c) in Jammu and Kashmir Tenancy Rules, 1970

(c)the share of the produce after deducting Kamiana and reaper's due, if any, to which the landlord is entitled; and