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 42] [Entire Act]

Chota Nagpur Division - Subsection

Section 42(6) in Chota Nagpur Tenancy Act, 1908

(6)When an agreement has been executed and filed by Raiyat under subsection (5), the Deputy Commissioner shall forthwith cause a notice of its being so executed and filed to be served on the landlord.