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 19] [Entire Act]

State of Haryana - Subsection

Section 19(2) in The Punjab Tenancy Act, 1887

(2)The Revenue Officer shall consider the record, and after such further inquiry, if any, as he may deem necessary, shall make an order wither confirming or varying the division or appraisement.