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(1) in The Punjab Tenancy Act, 1887

(1)The result of the division or appraisement shall be recorded and signed by the referee, and the record shall be submitted to Revenue Officer.