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 53] [Entire Act]

Union of India - Subsection

Section 53(b) in The Ajmer Tenancy and Land Records Act, 1950

(b)he shall, in the absence of a written agreement to the contrary, continue to be liable to pay the full rent of the holding.