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 26] [Entire Act]

State of Haryana - Subsection

Section 26(2) in The Punjab Tenancy Act, 1887

(2)A court decreeing a reduction of rent shall specify in the decree the date on and from which reduction is to take effect.Adjustment of rents expressed in terms of the land revenue