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(4)] [Section 12] [Entire Act]

State of Haryana - Subsection

Section 12(4)(c) in The Punjab Tenancy Act, 1887

(c)when the produce has been divided, the landlord shall be entitled to the possession of his share thereof.