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 61] [Entire Act]

State of Assam - Subsection

Section 61(2) in Goalpara Tenancy Act, 1929

(2)Save as provided in sub-Sections (3) and (4), if both the tenant and the landlord wish to make the same improvement, the tenant shall have the prior right to make it.