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 41] [Entire Act]

Chota Nagpur Division - Subsection

Section 41(c) in Chota Nagpur Tenancy Act, 1908

(c)on the ground that he has broken a condition consistent with this Act, on breach of which he is, under the terms of a contract between himself and his landlord, liable to be rejected;