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 142] [Entire Act]

State of Punjab - Subsection

Section 142(1) in The Punjab Land Revenue Act, 1887

(1)Notwithstanding anything in any other enactment for the time being in force, an order issued by any Court for the attachment of assigned land-revenueshall require the person by whom the revenue is payable to pay it to the Collector, and the Collector to hold it subject to the further orders of the Court.