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 3] [Entire Act]

State of Punjab - Section

Section 1 in The Punjab Public Premises and Land (Eviction and Rent Recovery) Act, 1973

1. Short title, extent and commencement.

(1)This Act may be called the Punjab Public Premises and Land (Eviction and Rent Recovery) Act, 1973.
(2)It extends to the whole of the State of Punjab.
(3)It shall be deemed to have come into force on the 27th day of November, 1959 except sections 11, 18 and 19 which shall come into force at once.