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 49] [Entire Act]

State of Haryana - Subsection

Section 49(2) in The Punjab Tenancy Act, 1887

(2)The Court or Revenue Officer decreeing or ordering the ejectment of the tenant may, on the application of the landlord, determine any dispute arising in consequence of the provisions of Sub-section (1) between the landlord and tenant or between the landlord and any person entitled to harvest the crops of the tenant, and may in its or his discretion -
(a)direct that the tenant pay for the longer occupation of the land secured to him under Sub-section (1) such rent as may be fair and equitable, or
(b)determine the value of the tenant's uncut and ungathered crops, and, on payment thereof by the landlord to the court or Revenue Officer, forthwith eject the tenant.