Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 22(1)] [Section 22] [Entire Act] State of Haryana - Subsection Section 22(1)(c) in The Punjab Tenancy Act, 1887 (c)If he belongs to the class specified in Section 6, or if his right of occupancy is established under Section 8 and his rent is not regulated by contract, less than twelve annas per rupee of the amount of the land revenue.