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 22] [Entire Act]

State of Assam - Subsection

Section 22(3) in The Assam Evacuee Property Act, 1951

(3)A lease as aforesaid shall be binding on the evacuee and his successors-in-interest but only for a period for which the lease is granted.