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 12] [Entire Act]

State of Haryana - Subsection

Section 12(3) in The Punjab Tenancy Act, 1887

(3)Except where rent is taken by division of the produce the tenant shall be entitled to the exclusive possession of the produce.