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 Himachal Pradesh - Subsection

Section 26(b) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(b)when a tenant is in doubt as to the persons entitled to receive rent payable in money,