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] [Entire Act]

State of Punjab - Section

Section 29 in The Punjab Tenancy Act, 1887

29. Remission of rent by Courts decreeing arrears.

- Notwithstanding anything in the foregoing sections of this Chapter, if it appears to a court making a decree for an arrear of rent that the area of a tenancy has been so diminished by diluvion or otherwise, or that the produce thereof has been so diminished by drought, hail, deposit of sand or other like calamity, that the full amount of rent payable by the tenant cannot be equitably decreed, the court may, with the previous sanction of the Collector, allow such remission from the rent payable by the tenant as may appear to it to be just.