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 7A(1)] [Section 7A] [Entire Act] State of Punjab - Subsection Section 7A(1)(b) in The Punjab Resumption of Jagirs Act, 1957 (b)where a jagirdar dies, whether before or after the commencement of this Act, the payment of arrears in respect of the jagir;