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 1] [Entire Act]

State of Haryana - Section

Section 12 in The Punjab Tenancy Act, 1887

12. Respective rights of landlord and tenant to produce.

(1)The rent for the time being payable in respect of a tenancy shall be the first charge on the produce thereof.
(2)A tenant shall be entitled to tend, cut and harvest the produce of his tenancy in due course of husbandry without any interference on the part of his landlord.
(3)Except where rent is taken by division of the produce the tenant shall be entitled to the exclusive possession of the produce.
(4)Where rent in taken by division of the produce - (a) the tenant shall be entitled to the exclusive possession of the whole produce until it is divided,
(b)the landlord shall be entitled to be present at, and take part in, the division of the produce, and
(c)when the produce has been divided, the landlord shall be entitled to the possession of his share thereof.