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 23(4)] [Section 23] [Entire Act]

State of Punjab - Subsection

Section 23(4)(b) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(b)the amount of any encumbrance existing on such land on the date of the issue of the certificate shall be valid charge on the amount of compensation payable by the applicant under this Act.