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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(b) in Tamil Nadu Cultivating Tenants Arrears of Rent (Relief) Act, 1980

(b)"Court" means-
(i)any Court in which any suit or proceeding for the recovery or any arrears of rent from a cultivating tenant is pending on the date of the publication of this Act; or
(ii)any Court which has passed a decree or order for such recovery; or
(iii)any Court to which such decree or order has been sent for execution;