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 19] [Entire Act]

State of Punjab - Subsection

Section 19(a) in The Punjab Betterment Charges and Acreage Rates Rules, 1955

(a)the area to be surrendered is free from all encumbrances and is not in cultivating possession of a tenant or tenants;