Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 32P(1)] [Section 32P] [Entire Act] State of Punjab - Subsection Section 32P(1)(a) in The Pepsu Tenancy and Agricultural Lands Act, 1955 (a)a Chairman being a person who is or has been a Judge of the High Court;